High Court Patna High Court - Orders

Parwana Khatoon @ Bibi Parwana … vs State Of Bihar on 2 December, 2010

Patna High Court – Orders
Parwana Khatoon @ Bibi Parwana … vs State Of Bihar on 2 December, 2010
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Cr.Misc. No.39011 of 2010
                         1. PARWANA KHATOON @ BIBI PARWANA
                              2. MD. HASAN @ HASAN RAZA
                                                  Versus
                                          STATE OF BIHAR
                                                -----------

02. 02.12.2010 Heard the learned counsel for the petitioners and the State.

Allegation is that deceased was being tortured for fulfilment

of demand of dowry soon before the death within seven years (one year)

of the marriage in matrimonial house; death is due to burn injury.

Submission on behalf of the petitioners is that they are married Nanad

and her husband married fifteen years ago residing at their village and

petitioner no.1 is working as Shiksha Mitra.

Having regard to the facts and circumstances 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/- (ten thousand) each with two sureties of the like amount

each to the satisfaction of the Chief Judicial Magistrate, Purnea in

connection with K.Hat P.S. Case No.184/2010, subject to the conditions

as laid down under section 438(2) of the Code of Criminal Procedure.

Vikash                                                               ( Mandhata Singh, J.)