High Court Patna High Court - Orders

Zubauda Khatoon &Amp; Anr vs State Of Bihar on 9 July, 2008

Patna High Court – Orders
Zubauda Khatoon &Amp; Anr vs State Of Bihar on 9 July, 2008
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.25476 of 2008
                               ZUBAUDA KHATOON & ANR
                                             Versus
                                      STATE OF BIHAR
                                           -----------

2. 9.7.2008 Heard.

Petitioner Zubaida Khatoon is the mother-in-law and petitioner

Sibi Khatoon is the sister-in-law of the informant. The case is under section

498A of the Indian Penal Code and the allegation is that for not getting

additional dowry desired by the accused persons, the lady was assaulted and

tortured and was attempted to be burnt but on her crying for mercy, she was

spared and pushed out of matrimonial house. Petitioners being lady, mother

and sister of the husband, is in custody since 14.1.2007.

Learned Judge who dismissed the prayer for bail appears

applying poor standard of appreciations, else , he ought not to have missed

vital circumstances in his order, like, crying for mercy and on that being

pushed out of the matrimonial house. There needs a more distinct

appreciation on a prayer for bail and if such prayers are dismissed in a case

under section 498A of the Indian Penal Code, there could not be an end of

filing of petitions before this Court of the present nature. The petition is

allowed and two petitioners, above named, are directed to be released on

bail on furnishing bail bond of Rs.2000/-(Two thousand) each with two

sureties of the like amount each to the satisfaction of the Chief Judicial

Magistrate, Nawadah, in connection with Warisaliganj P.S. case no.98 of

2006.

          sudip                              ( Dharnidhar Jha, J )