High Court Patna High Court - Orders

Dhuri Mian @ Rizwan vs State Of Bihar on 22 September, 2010

Patna High Court – Orders
Dhuri Mian @ Rizwan vs State Of Bihar on 22 September, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.34644 of 2010
                                  DHURI MIAN @ RIZWAN
                                         S/o Saifullah Mian
                                                                Petitioner
                                              Versus
                        STATE OF BIHAR                        Opposite Party
                                            -----------

02/ 22.09.2010 Heard learned counsel for the petitioner as well as learned

P.P. for the State.

Initially, the informant filed complaint case which was

converted into Raxaul P.S. Case no. 5 of 2010 for the offences under

sections 376,366 and 120B of the Indian Penal Code.

Contention of learned counsel for the petitioner is that as a

matter of fact the petitioner solemnized his marriage with the

informant but subsequently some disputes arose between the petitioner

and the informant as a result of which the informant lodged the above

stated case. He further contends that now the disputes of the parties

came to an end as they have compromised the matter.

Considering the facts and circumstances of the case as well

as submissions of the parties, I direct the petitioner to be released on

bail in connection with Raxaul P.S. Case no. 5 of 2010 on furnishing

bail bond of Rs 10,000-/ with two sureties of the like amount each to

the satisfaction of Sub Divisional Judicial Magistrate, Raxaul at

Motihari.

      shahid                                                (Hemant Kumar Srivastava,J))