High Court Patna High Court - Orders

Nazeera Khatoon & Ors. vs The State Of Bihar on 12 September, 2011

Patna High Court – Orders
Nazeera Khatoon & Ors. vs The State Of Bihar on 12 September, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Criminal Miscellaneous No.27699 of 2011
                      1. Nazeera Khatoon, W/o - Md. Samsuddin
                      2. Maimun Khatoon @ Bibi Maitoon Khatoon, W/o -
                         Karmul Mian.
                      3. Karmul Mian, S/o - late Hakaru Mian
                       All are resident of village + P.O. Bardaha, P.S. - Narpatganj,
                      District - Araria.
                                                                     ------- Petitioners.
                                                 Versus
                   The State of Bihar                        --------Opposite Party.
                                                  *****

02. 12.09.2011 Heard learned counsel for the petitioners and

learned Additional Public Prosecutor for the State.

All the three petitioners, apprehending their

arrest in connection with Complaint Case No.

87(C)/08, pending in the court of S.D.J.M., Birpur,

Supaul, are named accused in this complaint case being

in-laws as well as second wife of husband of the

complainant. Submission is that there is general and

omnibus allegation. Main grievance is against non-

petitioner the husband.

Considering the facts and circumstances of

the case, in the event of their arrest or surrender within

a period of four weeks, let the above-named petitioners

be enlarged on bail on furnishing bail bond of sum of

Rs. 10,000/- (ten thousand only) each with two sureties
of the like amount each to the satisfaction of S.D.J.M.,

Birpur, Supaul, in connection with Complaint Case No.

87(C)/08, subject to condition under section 438(2) of

the Code of Criminal Procedure, and additional

condition to attend the court regularly at least for one

year or till disposal of the case, whichever is earlier and

in the event of failure on two consecutive dates,

without any reasonable explanation, the privilege

granted shall be deemed to be cancelled.

Rajeev/                        ( Akhilesh Chandra, J.)