IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.39011 of 2010
1. PARWANA KHATOON @ BIBI PARWANA
2. MD. HASAN @ HASAN RAZA
Versus
STATE OF BIHAR
-----------
02. 02.12.2010 Heard the learned counsel for the petitioners and the State.
Allegation is that deceased was being tortured for fulfilment
of demand of dowry soon before the death within seven years (one year)
of the marriage in matrimonial house; death is due to burn injury.
Submission on behalf of the petitioners is that they are married Nanad
and her husband married fifteen years ago residing at their village and
petitioner no.1 is working as Shiksha Mitra.
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 Chief Judicial Magistrate, Purnea in
connection with K.Hat P.S. Case No.184/2010, subject to the conditions
as laid down under section 438(2) of the Code of Criminal Procedure.
Vikash ( Mandhata Singh, J.)