High Court Patna High Court - Orders

Jeelani Idrisi vs The State Of Bihar on 20 July, 2011

Patna High Court – Orders
Jeelani Idrisi vs The State Of Bihar on 20 July, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Cr.Misc. No.23715 of 2011
                    Jeelani Idrisi son of late Murtza Ali, resident of village-
                    Madwa, P.S.-Chhatarpur, Dist.-Palamau (Jharkhand)
                                                  Versus
                                          The State Of Bihar
                                                -----------

2. 20.7.2011. Heard learned counsel for petitioner and learned counsel

for the State.

The case arises out of a complaint in which cognizance

has been taken for the offence under sections 406, 420 and 504 of

the Indian Penal Code and section ¾ of the Dowry Prohibition Act.

As per the complaint, it is alleged that there was

negotiation for marriage between the daughter of the complainant

and the petitioner and a sum of Rs.1,35.000/- was given by the

complainant to the petitioner and his family members but

subsequently a demand of Rs.1,00,000/- was also made and, thus,

due to non-fulfillment of said demand of additional amount, the

marriage could not be performed.

It is submitted by learned counsel for the petitioner that

the entire allegation is based on oral accusation and there is no

documentary evidence to support the allegation of payment of any

amount to the petitioner by the complainant. It is also submitted that

though there was negotiation of marriage but for some or the other

reasons negotiation failed and the present complaint has been

instituted with oblique motive.

Taking into consideration the aforesaid submissions

advanced on behalf of the parties, let the petitioner, namely, Jeelani

Idrisi in the event of his arrest or surrender before the court below

within a period of four weeks from the date of communication of the
2

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 Chief Judicial Magistrate, Rohtas at Sasaram in

connection with Complaint Case No.30 of 2010.

Md.S.                            ( Ashwani Kumar Singh, J.)