IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.35997 of 2010
1. MANJU VERMA
2. CHAITANYA SWARUP VERMA@ CHYATAN SARUP
VERMA
Versus
STATE OF BIHAR .
-----------
2. 21.01.2011 Heard learned counsel for the petitioners and learned
counsel for the State.
Petitioners are parents of the husband alleged for
causing torture for demand of dowry. Submission is that differences
are there is between the wife and husband. Husband is presently in
custody and this complaint petition is second one. Earlier complaint
petition No. 177 of 2008 ended in acquittal.
Taking this into consideration, in the event of arrest or
surrender within one month from the date of receipt/ production of a
copy of this order in connection with Complaint Case No. 172 of
2010, 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 which to the satisfaction of learned
S.D.J.M., Patna City subject to the conditions as laid down under
section 438(2) of the Cr.P.C.
Devendra/ ( Mandhata Singh, J.)