IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.32207 of 2010
1. HARIHAR SHARMA, SON OF BHAGIRATHI SHARMA
2. BHAGIRATHI SHARMA, SON OF MANLAL SHARMA
3. OM PRAKASH SHARMA, SON OF BHAGIRATHI SHARMA
4. SHIV KUMAR SHARMA, SON OF MANLAL SHARMA, ALL RESIDENTS OF
MOHALLA NEHRU NAGAR, SOHAN PATTI, DISTRICT BUXAR.
------ PETITIONERS
Versus
THE STATE OF BIHAR ----- OPPOSITE PARTY
-----------
2 11.10.2010 Heard learned counsel for the petitioners and the
counsel appearing on behalf of the informant.
Petitioners are apprehending their arrest in a case
under Section ¾ of the Dowry Prohibition Act.
The above named petitioners are directed to be
released on anticipatory bail in the event of their arrest or
surrender within a period of six week in connection with Simri
P.S. Case No. 111 of 2010 on furnishing bail bonds of rupees ten
thousand each with two sureties of the like amount each to the
satisfaction of the Chief Judicial Magistrate, Buxar subject to the
conditions laid down under Section 438(2) of the Cr.P.C. on
payment of a sum of Rs. 15,000/- in the Court below within a
period of three months.
Sanjay ( Sheema Ali Khan, J.)