IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24568 of 2011
1.Sultan, Son of Late Alizan.
2.Bibi Raziya, Wife of Md. Sultan.
Both Resident of village Mahgama, P.O. Amarpur, District Banka.
---------- Petitioners
Versus
The State Of Bihar
-------- Opposite Party
-----------
02/- 18/08/2011 Heard learned counsel for the petitioners and
learned Additional Public Prosecutor for the State.
The two petitioners apprehend their arrest, in
connection with Complaint Case No. 267(C) of 2010 for the
offences punishable under Section 498A of the Indian Penal Code
and Section ¾ of the Dowry Prohibition Act, are named accused
in this complaint case being parents-in-law of the complainant
with allegation of demand of dowry, torture etc., but the main
grievance appears against non-petitioner, the husband.
Considering the facts and circumstances of the
case, in the event of their arrest/surrender before the court below
within four weeks, let the above named petitioners be enlarged on
bail on furnishing bail-bond of Rs. 10,000/- (ten thousand only)
each with two sureties of the like amount each to the satisfaction
of Chief Judicial Magistrate, Munger, in connection with
Complaint Case No. 267(C) of 2010, subject to condition laid
down under Section 438(2) of the Criminal Procedure Code with
additional condition to remain physically present before the court
below till appearance/apprehension of non-petitioner, the
husband, in case of failure on two consecutive dates, without
2
giving any reasonable explanation, the liberty granted shall be
deemed to be cancelled.
Praveen/- ( Akhilesh Chandra, J.)