IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.31557 of 2011
Momtaj Ahmad @ Mumtaz Ahmad son of Sheikh
Mohammad, resident of village-Khera-Bishunpur,
P.S.-Kutumba, District- Aurangabad.
Versus
The State of Bihar
-----------
2. 17.10.2011. Heard learned counsel for the petitioner and learned
counsel for the State.
The petitioner apprehends his arrest in connection with a
case registered for the offence punishable under sections 498(A) and
34 of the Indian Penal Code.
It is submitted on behalf of the petitioner that from the
first information report itself it would transpire that the marriage
took place fifteen years ago. There is no allegation of cruelty for
non-fulfillment of demand of dowry. It is also stated in the first
information report that after marriage she was treated well in her in-
laws house for six years. In the meantime, she was blessed with a
daughter also and thereafter her husband married another lady with
whom he is living in Lucknow and never visited Kutumba within
Aurangabad district where the informant resides.
Taking into consideration the facts and circumstances of
the case let the petitioner named above, in the event of arrest or
surrender before the court below within a period of four weeks from
the date of receipt/communication of the order be released on bail on
furnishing bail bonds of Rs.5,000/- (five thousand) with two sureties
of the like amount each to the satisfaction of learned Chief Judicial
Magistrate, Aurangabad in connection with Kutumba P.S. Case
2
No.4 of 2011 subject to the conditions as laid down under section
438(2) of the Code of Criminal Procedure.
Md.S. ( Ashwani Kumar Singh, J.)