High Court Patna High Court - Orders

Md.Ali Hasan &Amp; Anr vs State Of Bihar on 29 November, 2010

Patna High Court – Orders
Md.Ali Hasan &Amp; Anr vs State Of Bihar on 29 November, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr. Misc. No.38825 of 2010
                           1. MD. ALI HASSAN
                           2. Bibi Patsaya
                                              Versus
                                        STATE OF BIHAR
                                            -----------

2/ 29.11.2010 Heard learned counsel for the petitioners

and learned counsel for the State.

Petitioners are father-in-law and mother-in-

law of the complainant alleged for causing torture to

the complainant for demand of dowry is denied with

further submission that due to differences in between

the wife and husband, petitioners, have been made

accused.

Taking that into consideration, prayer of the

petitioners for grant of anticipatory bail is allowed.

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. 1451C of 2009, 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 S.D.J.M.,

Araria subject to the conditions as laid down under

Section 438(2) of Cr. P.C.

Shail                                             ( Mandhata Singh, J.)