IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.38282 of 2010
1. SANJAY TIWARI
2. MIRA DEVI
Versus
THE STATE OF BIHAR
-----------
02. 09.12.2010 Heard the learned counsel for the petitioners and the
State.
Torture for demand of dowry is the allegation while
the submission of the learned counsel for the petitioners is that
differences are there in between wife and husband for which
husband filed divorce case earlier to this complaint case and that is
decreed also though ex parte, but for the differences of the wife
and husband refusal of petitioners’ bail cannot be justified while
petitioners are father-in-law and mother-in-law of the complainant.
Having regard to the facts and circumstances of the
case, in the event of arrest or surrender within a period of one
month from the date of receipt/production of a copy 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 the Sub-divisional
Judicial Magistrate, Jehanabad in connection with Complaint Case
No.149 of 2010, subject to the conditions as laid down under
section 438(2) of the Code of Criminal Procedure.
Vikash ( Mandhata Singh, J.)