IN THE HIGH COURT OF JHARKHAND AT RANCHI
A.B.A. No. 1765 of 2011
Md. Shakur Ansari @ Md. Sukar Ansary... ... ... Petitioner
Versus
1.The State of Jharkhand
2. Salma Khatoon ... ... ... Opposite Parties
---
CORAM : HON'BLE MRS. JUSTICE JAYA ROY
For the Petitioner : Mr. Shailesh, Advocate
For the State : Mrs. Anita Sinha, A. P. P.
For the Complainant : Mr. Saibal Kumar Laik
07/26.09.2011
Heard learned counsel for the petitioner and learned
counsel for the State and learned counsel for the O.P. No.2.
The petitioner is apprehending his arrest in connection
with the case registered under Sections 498(A) of the Indian Penal
Code.
Learned counsel for the petitioner and the learned
counsel for the O.P. No.2 both the counsel have submitted that
the parties have already compromised the matter before
conciliator and both the parties are living together at present.
Considering the fact, I direct the petitioner, above
named, to surrender in the court below within a period of one
month from the date of this order i.e. 26.09.2011 and if he
surrenders within the said period, the trial Court is directed to
release him on bail, on furnishing bail bond of Rs. 10,000/- (Rs.
Ten thousand) with two sureties of like amount each to the
satisfaction of Judicial Magistrate, Dhanbad in connection with C.P.
Case No. 1261 of 2010, subject to the condition that one of the
bailors will be his close relative and another will be of local
resident having immovable property within the jurisdiction of the
trial court and also subject to the conditions laid down under
Section 438(2) of the Cr.P.C.
(Jaya Roy, J.)
Satayendra