High Court Patna High Court - Orders

Md. Prawej Alam @ Md. Parwaj vs The State Of Bihar on 15 October, 2011

Patna High Court – Orders
Md. Prawej Alam @ Md. Parwaj vs The State Of Bihar on 15 October, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.27736 of 2011
                        Md. Prawej Alam @ Md. Parwaj, S/O-Shabhir
                                             Versus
                                      The State Of Bihar
                                           -----------

03 15.10.2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the State assisted by learned

counsel for the informant.

Petitioner is in jail custody since 30.04.2011 in a case

registered under Sections 363, 366, 376/34 of the Indian Penal Code

and ¾ of Dowry Prohibition Act.

It would appear from perusal of Annexure-2 to this

petition that prior to filing of the present case, Madhepur P.S. Case

No. 01 of 2011 was registered against the petitioner and others for the

same occurrence.

It is submitted by learned counsel for the petitioner that

in the above stated Madhepur P.S. Case No. 01 of 2011, petitioner was

released on bail by the learned Additional Chief Judicial Magistrate

and after release of the petitioner from judicial custody the informant

again brought the above stated false case.

Considering the aforesaid facts and circumstances as

well as submissions of the parties, let the petitioner be released on bail

on furnishing bail bonds of Rs. 10,000/- (Ten Thousand) with two

sureties of the like amount each to the satisfaction of Additional Chief

Judicial Magistrate, Jhanjharpur, Madhubani in connection with

Madhepur P.S. Case No. 55 of 2011.

     SHAHZAD                                ( Hemant Kumar Srivastava, J.)