High Court Patna High Court - Orders

Md. Naushad Khan vs The State Of Bihar on 24 February, 2011

Patna High Court – Orders
Md. Naushad Khan vs The State Of Bihar on 24 February, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.2600 of 2011
                                 MD. NAUSHAD KHAN
                                            Versus
                                 THE STATE OF BIHAR
                                          -----------

2. 24.02.2011. Heard learned counsels for the

petitioner and the State.

The petitioner is apprehending his

arrest in a complaint case in which

cognizance has been taken under Section 498A

of the I.P.C. and Section ¾ of the D. P.

Act.

It appears from Annexure-2 that in

Matrimonial Case No. 46 of 2009 filed by the

petitoner, an ex-parte decree of restitution

of conjugal rights has been passed.

Considering the aforesaid facts, let

the petitioner above named be released on

bail in the event of arrest or surrender

before the learned court below within a

period of twelve weeks from today in

connection with Complaint Case No. 109 of

2008 on furnishing bail bond of Rs. 10,000/-

(Ten Thousand) with two sureties of the like

amount each to the satisfaction of the

learned S.D.J.M., Samastipur, subject to the

conditions as laid down under Section 438(2)

of Cr. P. C.

2

If the complainant expresses her

willingness to resume the conjugal life then

the learned court below will issue notice to

the petitioner who will take back the

complainant to her matrimonial house and

keep the complainant with full dignity and

honour.

U. K. ( Dinesh Kumar Singh, J)