High Court Patna High Court - Orders

Md. Rahbar vs The State Of Bihar on 20 April, 2011

Patna High Court – Orders
Md. Rahbar vs The State Of Bihar on 20 April, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.2226 of 2011
                        MD. RAHBAR SON OF MD. AIYUB
                                          Versus
                               THE STATE OF BIHAR
                                        -----------

3 20.04.2011 Heard learned counsels for the petitioner and

the State.

The petitioner being the husband is

apprehending his arrest in a case registered under

Section 304B/34 of the Indian Penal Code.

The petitioner is not named in the F.I.R. The

marriage was performed four years prior to the

occurrence. There is allegation of demand of dowry

and the victim died when she was pregnant.

It is submitted by learned counsel for the

petitioner that the victim was suffering from abdominal

pain for which she was being treated. The postmortem

report of the victim reflects no external injury.

Considering the fact that the petitioner was

not named in the F.I.R and during the investigation, no

external injury was found, let the above named

petitioner, be released on anticipatory bail, in the event

of his arrest or surrender before the learned Court
-2-

below within a period of 12 weeks from today, on

furnishing bail bond of Rs. 10,000/- (ten thousand)

with two sureties of the like amount each to the

satisfaction of the learned Chief Judicial Magistrate,

Araria in connection with Jokihat (Mahalgaon) P.S.

Case No. 185/2010, subject to the conditions as laid

down under Section 438(2) Cr.P.C.

(Dinesh Kumar Singh, J.)
Amrendra/-