High Court Patna High Court - Orders

Md. Arshad @ Syed Md. Arshad vs The State Of Bihar on 30 March, 2011

Patna High Court – Orders
Md. Arshad @ Syed Md. Arshad vs The State Of Bihar on 30 March, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.7394 of 2011
                          MD. ARSHAD @ SYED MD. ARSHAD
                                            Versus
                                 THE STATE OF BIHAR
                                          -----------

02. 30.03.2011 The petitioner is apprehending his arrest

in a case registered under Sections 498A, 307, 323,

379 & 406 of the I.P.C. and Section 3/4 of the

Dowry Prohibition Act.

The informant claims the petitioner to be

her husband and the allegation of demand of dowry

and torture has been made but the petitioner denies

the claim of the informant. During investigation the

accusation was found false and final form was

submitted. Subsequently, differing the same the

cognizance has been taken in the matter.

Considering the aforesaid facts, let the

petitioner Md. Arshad @ Syed Md. Arshad, in the

event of his arrest or surrender before the Court-

below within a period of 12 weeks from today, be

released on anticipatory bail on furnishing bail bond

of Rs. 10,000/- (ten thousand) with two sureties of

the like amount each to the satisfaction of S.D.J.M.,
2

Sadar, Darbhanga in connection with Darbhanga

Town P.S. Case No. 93 of 2010 subject to condition

laid down under Section 438 (2) of the Cr.P.C.

( Dinesh Kumar Singh, J.)
Mkr.