IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.35478 of 2011
1. Md. Ali, son of Late Md. Ibrahim.
2. Ahmadi Khatun, wife of Md. Ali.
3. Md. Mahboob Alam, son of Md. Ali.
4. Sabana Khatoon.
5. Soni Praveen.
6. Saeeda Khatoon @ Sajaida Khatun @ Sasaida Khatun @ Ghurani
All daughters of Md. Ali.
7. Farida Khatun @ Faridar Khatun, daughter of Md. Ali wife of
Parvej Alam.
8. Parwej Alam, son of Late Abdul Jabbar, all resident of Village-
Bardauni, P.S. Bidhan, District- Samastipur...........Petitioners.
Versus
The State of Bihar......................................Opposite Party.
-----------
2. 24. 10. 2011. Heard learned counsel for the petitioners and
learned counsel for the State.
The petitioners are apprehending their arrest in a
case registered under Sections 498 A and 307 of Indian
Penal Code and Section 4 of Dowry Prohibition Act.
There is general and omnibus allegation of demand
of dowry and subjected cruelty. However, there is
allegation of assault, but no injury report has been attached
with the complaint petition. The petitioners are family
members of the husband of the complainant.
Having regard to the facts and circumstances of the
case, the above noted petitioners, in the event of their arrest
or surrender within a period of four weeks from today shall
be released on bail on furnishing bail bond of Rs. 10,000/-
(Ten thousand) each with two sureties of the like amount
2
each to the satisfaction the Chief Judicial Magistrate,
Saharsa, in connection with Complaint Case No. 1903 of
2010, subject to the condition as laid down under Section
438 (2) of Cr.P.C.
m.p. ( Gopal Prasad, J.)