IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.30523 of 2010
1. MD.SHAHID S/O MD. MANSOOR
2. MD.MANSOOR S/O MD. USMAN MIAN
3. SAYMUN KHATOON W/O MD. MANSOOR...........PETITIONERS.
Versus
STATE OF BIHAR
-----------
2. 06.10.2010 Heard the learned counsel for the
`
petitioners and the State.
Petitioners are husband and their
parents attributed for torture for non-
fulfillment of some demand of cash for opening
garage is denied on the ground that differences
are otherwise. Wife is not willing to reside
with petitioners rather having demanded more and
more money from petitioners. Maintenance case is
also filed. Maintenance is allowed also. She is
residing with her parents.
Having regard to the facts and
circumstance 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, the above named petitioners shall be
released on bail on furnishing bail bond of
Rs.10,000/-each with two sureties of the like
amount each to the satisfaction of the S.D.J.M.
Samastipur in connection with Complaint Case
vide C.R No.769 of 2005 , subject to the
2
conditions as laid down under section 438(2) of
the Code of Criminal Procedure.
Vikash ( Mandhata Singh, J.)