IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.29938 of 2010
1. HAKIM MIAN
2. KURAISA KHATOON
3. LAXMINIYA KHATOON
4. JASMUDDIN MIAN
----------------------- PETITIONERS
Versus
STATE OF BIHAR & ANR
-----------
2 30.9.2010 Heard learned counsel for the parties.
Allegation is about commitment of
torture, given reason doubts the allegation for
anticipatory bail as it is said that the demand
was being made by in-laws for she-buffalo.
Husband was having illicit relation with accused
no.5. All the family members gathered, poured
kerosene oil but failed to lit match stick.
Further cousins have also been made accused.
Petitioners are in-laws other than husband.
Thus, having regard to the facts and
circumstances of the case, in the event of
arrest or surrender within one month from the
date of communication of this order, the above
named petitioners shall be released on bail on
furnishing bail bond of Rs. 10,000/-(ten
thousand) each with two sureties of the like
amount each to the satisfaction of Sub-
Divisional Judicial Magistrate, Sikarahana at
Motihari in Complaint Case No. C-838 of 2009,
2
subject to the condition as laid down under
section 438(2) Cr.P.C.
AI ( Mandhata Singh, J.)