In the High Court of Judicature at Patna
Cr. Misc. No.23800 of 2008
Sk. Kabir & Ors. Vrs. The State of Bihar
****
/2/ 03.07.2008 Heard the counsel for the petitioners and the State.
2. There are nine petitioners, namely, (1) Sk. Kabir, (2) Bibi
Jalsa, (3) Md. Isrile, (4) Md. Nasim, (5) Md. Qasim, (6) Md. Shamim,
(7) Md. Guddu, (8) Bibi Kari, and (9) Bibi Noor Jahan, who are father,
mother, brothers and sisters of the husband of the complainant.
Specific allegation of assault and torture has not been made against
them.
3. Considering the facts, the prayer for anticipatory bail on
behalf of the petitioners, above named, is allowed. They are directed to
be released on anticipatory bail, in case of their surrender before the
Court concerned within four weeks from today, on furnishing bail
bonds of Rs.10,000/- (rupees ten thousand) each with two sureties of
the like amount each in connection with Complaint Case No. 1747C of
2007 to the satisfaction of the Subdivisional Judicial Magistrate,
Araria, subject to the condition laid down under Section 438(2) of the
Criminal Procedure Code.
( Mridula Mishra, J. )
Cp:3/S.A.