IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.29028 of 2010
1. Salimun Nesha @ Salimunesha
2. Kamrun Nesha @ Kamrunesha
3. Nek Mohammad Ansari.
4. Dil Mohammad Ansari.
....................Petitioners.
Versus
The State of Bihar .............................Opposite Party.
-----------
2. 10. 08. 2010. Heard learned counsel for the petitioners and the State.
The Petitioner No. 1 being first wife and other
petitioners being father-in-law, mother-in-law and brother of the
husband of the complainant are apprehending their arrest in a
complaint case in which cognizance has been taken under Sections
498A, 323, 504 and 379 of the Indian Penal Code and 4 of Dowry
Prohibition Act.
Considering the nature of allegation and the fact that
petitioners are family members and relative of first wife, let the
above named petitioners be released on bail in the event of their
arrest or surrender in the court below within a period of twelve
weeks from today, 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, East
Champaran at Motihari, in connection with Complaint Case No.
C/1726/2009, subject to the conditions as laid down under Section
438 (2) of Cr.P.C.
,
m.p. ( Dinesh Kumar Singh, J.)