High Court Patna High Court - Orders

Anisa Khatoon & Anr vs The State Of Bihar on 27 July, 2011

Patna High Court – Orders
Anisa Khatoon & Anr vs The State Of Bihar on 27 July, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA

                                   Cr.Misc. No.24640 of 2011

                  1. Anisa Khatoon, wife of Late Alauddin Khan.
                  2. Anwar Khan, Son of Jamil Khan.
                     Both are resident of village-Karmauni, P.S.-Dobhi, District-Gaya.
                                                        ..............Petitioners
                                           Versus
                    The State of Bihar                  ............Opp. Party.
                                          -----------

2. 27.07.2011 Heard learned counsel for the petitioner and learned

counsel appearing for the State.

It is submitted that besides some minor sections of the

Indian Penal Code, the case is also under Section 498A of Indian

Penal Code.

Petitioner No. 1 happens to be mother-in-law whereas

petitioner no. 2 happens to be brother-in-law (Nandoshi) of the

informant. The allegation against them is general and omnibus.

It is also submitted that admittedly marriage took place

six years ago and the complainant was blessed with two sons and a

daughter out of the wedlock and the petitioners had no say in their

day to day matrimonial life.

Learned counsel for the State opposes the prayer for grant

of bail.

Taking into consideration the aforesaid facts, let the

petitioners, namely, Anisa Khatoon, Anwar Khan in the event of their

arrest or surrender before the Court below within a period of four

weeks from the date of receipt/communication of this order, be

released on bail on furnishing bail bonds of Rs. 5,000/- (Five
2

thousand) with two sureties of the like amount each to the satisfaction

of Chief Judicial Magistrate, Nawada in connection with Nawada P.S.

Case No. 138 of 2011.

Sanjeet                                     (Ashwani Kumar Singh, J.)