High Court Patna High Court - Orders

Hakim Mian &Amp; Ors vs State Of Bihar &Amp; Anr on 30 September, 2010

Patna High Court – Orders
Hakim Mian &Amp; Ors vs State Of Bihar &Amp; Anr on 30 September, 2010
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.29938 of 2010
                         1. HAKIM MIAN
                         2. KURAISA KHATOON
                         3. LAXMINIYA KHATOON
                         4. JASMUDDIN MIAN
                                 ----------------------- PETITIONERS
                                            Versus
                              STATE OF BIHAR & ANR
                                          -----------

2 30.9.2010 Heard learned counsel for the parties.

Allegation is about commitment of

torture, given reason doubts the allegation for

anticipatory bail as it is said that the demand

was being made by in-laws for she-buffalo.

Husband was having illicit relation with accused

no.5. All the family members gathered, poured

kerosene oil but failed to lit match stick.

Further cousins have also been made accused.

Petitioners are in-laws other than husband.

Thus, having regard to the facts and

circumstances of the case, in the event of

arrest or surrender within one month from the

date of communication 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 Sub-

Divisional Judicial Magistrate, Sikarahana at

Motihari in Complaint Case No. C-838 of 2009,
2

subject to the condition as laid down under

section 438(2) Cr.P.C.

AI                                     ( Mandhata Singh, J.)