IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.32705 of 2010
1. MD.HASAMUDDIN KHAN S/O RAFIQUE KHAN
2. WAHIDA KHATOON W/O MD.HASAMUDDIN KHAN...
..........................................................................................PETITIONERS
Versus
THE STATE OF BIHAR
-----------
2. 03.11.2010 Heard the learned counsel for the petitioners
and the State.
Husband if was earlier married also which
resulted into divorce goes against the husband, who
resides in Dubai for his livelihood that liability
cannot be shifted against his parents.
Having regard to the facts and circumstances
of the case, in the event of arrest or surrender within
a period of one month from the date of
receipt/production of a copy of this order, 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 the S.D.J.M., Civil Court, Gaya in
connection with Complaint Case no.2027 of 2009, subject
to the conditions as laid down under section 438(2) of
the Code of Criminal Procedure.
Vikash (Mandhata Singh,J.)