IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.32773 of 2010
MD.IDRISH & ORS
Versus
THE STATE OF BIHAR
-----------
2 29.10.2010 Heard learned counsel for the parties.
Petitioners are brother and villager of the
informant’s husband. Allegation of demand of dowry is
against the husband and father-in-law. Father-in-law had filed
a Complaint Case No.666 (c )/10 earlier to this case for
kidnapping of the husband.
Submission is that in order to save the skin this
case is lodged.
In the aforesaid circumstances, let the petitioners
no.1. Md. Idrish 2. Md.Imtiyaz and 3. Ayub Ansari in the
event of their arrest/surrender before the court below within
four weeks from today be released on bail on furnishing bail
bond of Rs.10,000/-each with two sureties of the like amount
each to the satisfaction ofC.J.M., Munger, in Kharagpur P.S.
Case No.187/10 subject to the condition as laid down under
section 438(2) of Cr.P.C.
Anilkr.sinha (Mandhata Singh,J.)