IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.31044 of 2011
1. Md. Kalim, son of late Md. Basruddin
2. Maimun Khatoon, wife of Md. Kalim
Versus
The State Of Bihar
----------------------------------
2. 18.10.2011 Heard learned counsel for the petitioners and the State.
The petitioners seek anticipatory bail in a case instituted
for the offence under Section 498 A of the Indian Penal Code and
Section 4 of the Dowry Prohibition Act.
Considering that the petitioners are the parents-in-law
of the Complainant, let the petitioners in the event of surrender,
named above, within four weeks from the date of receipt of this
order, in connection with Complaint Case No. 837 of 2010, shall be
released on anticipatory bail on furnishing bail bond of Rs. 5,000/-
(Five thousand) each with two sureties of the like amount each to the
satisfaction of Sub Divisional Judicial Magistrate, Jehanabad, subject
to the conditions as laid down under Section 438(2) Cr. P.C. and (i)
That one of the bailors will be a close relative of the petitioners who
will give an affidavit giving genealogy as to how he is related with the
petitioners. The bailors will undertake to furnish information to the
court about any change in the address of the petitioners. (ii) That the
petitioners will be well represented on each date and if they fail to do
so on two consecutive dates, their bail will be liable to be cancelled.
( Anjana Prakash, J.)
S.Ali