IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.38655 of 2010
1. WAKIL ANSARI
2. MAIMUL NEESA
3. SAYARU NEESA
4. JUMRATI MIYAN.
Versus
THE STATE OF BIHAR & ANR
-----------
02. 25.11.2010 Heard the learned counsel for the petitioners and the
State.
Torture for demand of dowry is the allegation.
Innocence is the defence followed by leaving of matrimonial home
by the informant herself rather desertion on her behalf. For its
corroboration, observation made by the Sessions Judge is pointed
out that attempt was made to reconcile the differences for
restitution of the relation, but was not accepted by the informant
and all the family members are made accused in this case.
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, Gopalganj in connection with Gopalpur P. S. Case No.
10/2010, subject to the conditions as laid down under 438(2) of the
Code of Criminal Procedure.
Vikash (Mandhata Singh, J.)