IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.41976 of 2010
1. MD.ABUL SAH Son of Late Sah Ismile
2. Bibi Raisul Wife of Md. Abul Sah
Both are resident of village-Tola Navipur, Shahpur,
Prithvipatti, Ward No. 2, P.S.-Bhaptiyahi, District-Supaul
Versus
STATE OF BIHAR
-----------
2. 26.03.2011 Heard learned counsel for the petitioners
and the State.
The petitioners are stated to be the father-
in-law and mother-in-law of the complainant. It is
submitted that the daughter of the petitioners, wife
of the complainant has filed Complaint Case No.
1117C/2009 against him under Section 498A and
the other provisions of the Penal Code and Section
¾ of the Dowry Prohibition Act.
Considering the facts and circumstances
of the case, let the petitioners above named
surrender in the Court below within a period of
four weeks from today when they shall be enlarged
on anticipatory bail on furnishing bail bonds of Rs.
20,000/-(twenty thousand) with two sureties of the
like amount each to the satisfaction of the Chief
Judicial Magistrate, Araria in connection with
Complaint Case No. 1849C/2009.
P. Kumar ( Navin Sinha, J.)