High Court Patna High Court - Orders

Md. Tahir @Tahir Ansari @ Kalti vs The State Of Bihar on 16 November, 2011

Patna High Court – Orders
Md. Tahir @Tahir Ansari @ Kalti vs The State Of Bihar on 16 November, 2011


IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.36272 of 2011
Md. Tahir @Tahir Ansari @ Kalti
Versus
The State Of Bihar

2. 16.11.2011. Heard learned counsels for the

petitioner and the State.

The petitioner being the uncle of

the husband is languishing in custody since

26.07.2011 in a case registered under

Sections 498A, 494, 304B/34 of the Indian

Penal Code.

It is submitted by learned counsel

for the petitioner that the petitioner was

partitioned with the husband’s family and

father of husband has been granted bail vide

Cr. Misc. No. 34038 of 2011 on 17.10.2011.

Considering the aforesaid

submissions, let the petitioner, above

named, be released on bail in connection

with Birpur (Balua Bazar) P.S. Case No.70

of 2011 on furnishing bail bond of

Rs.10,000/-(Ten Thousand) with two sureties

of the like amount each to the satisfaction

of the learned S. D. J. M., Birpur at

Supaul.

U. K. ( Dinesh Kumar Singh, J)