IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.2052 of 2011
MD. MUSTAQUE ALAM
Versus
THE STATE OF BIHAR
----------
2 04.03.2011 Heard learned counsel for the petitioner as well as learned
Addl. Public Prosecutor for the State.
Petitioner seeks his bail in connection with Complaint
Case no. 1848 of 2008 for the offence punishable under section 498A
of the IPC.
It would appear from perusal of the contents of the
complaint petition that complainant is the second wife of petitioner
and some differences took place between the parties on account of ill-
behavior of the first wife of petitioner. Moreover, the petitioner is
languishing in jail custody since 30.11.2010.
In the aforesaid circumstances , let the petitioner, Md
Mustaque Alam @ Md Mustaque be released on bail on furnishing
bail bond of Rs 10,000/- (ten thousand) with two sureties of the like
amount each to the satisfaction of the Sub divisional Judicial
Magistrate, Katihar in Complaint Case no. 1848 of 2008.
Shahid (Hemant Kumar Srivastava,J.)