High Court Patna High Court - Orders

Nasrul Haque @ Md. Nasirul Haque & … vs The State Of Bihar on 20 July, 2011

Patna High Court – Orders
Nasrul Haque @ Md. Nasirul Haque & … vs The State Of Bihar on 20 July, 2011
                    IN THE HIGH COUR T OF JUDICATURE AT PATNA
                                  Cr.Misc. No.23614 of 2011
                         Nasrul Haque @ Md. Nasirul Haque & Ors.
                                              Versus
                                       The State Of Bihar
                                            -----------

2. 20.7.2011 Heard the parties.

Petitioners are apprehending their arrest in Patahi P.S.

Case No. 15 of 2011 for offence under Sections 498(A), 406, 323, and

307/34 of the Indian Penal Code.

The petitioner No. 1 is Father-in-law, petitioner No. 2 is

Mother-in-law, petitioner No. 3 is Daiwar and petitioner No. 4 is

Nandosi of the complainant.

In view of the relationship and the nature of allegation

made in the complainant, in the facts and circumstances, in the event of

arrest or surrender within 3 weeks, petitioners, namely, (1) Nasrul

Haque @ Md. Nasirul Haque (2) Asma Khatoon, (3) Md. Ekramul

Haque @ Ekramul Haque and (4) Md. Fjaj Ahamad are directed to be

released on bail on their furnishing bail bond of Rs. 10,000/- with two

sureties of the like amount each to the satisfaction of S.D.J.M., Sikrahna

at Motihari in P.S. Case No. 15 of 2011, subject to the conditions as laid

down under Section 438 (2), Cr. P.C.

(Shivaji Pandey, J.)
Mkc/-