IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.25045 of 2011
Md. Iftikhar, S/o Md. Arif Hussain Siddiqui, resident of village-Sisouna
Gyari, P.S. + District-Araria.
Versus
The State of Bihar
-----------
2. 29.07.2011 Heard learned counsel for the petitioner and learned counsel
appearing for the State.
The petitioner is husband of the complainant and apprehends
arrest in a case under Section 498A of the IPC.
It is submitted that the marriage took place on 30.5.2008. The
complainant alleges that she was driven out of her matrimonial house on
15.5.2010 and the present complaint has been instituted on 22.7.2010.
The case arises out of a matrimonial discord and incompatibility and the
petitioner is ready to keep his wife with dignity and honour.
Learned counsel for the State opposes the prayer for grant of
bail.
Taking into consideration the aforesaid submissions, nature
of allegation and the fact that the case arises out of a complaint, let the
petitioner, namely Md. Iftikhar in the event of his arrest or surrender before
the court below within a period of four weeks from the date of
communication of this order, be released on bail on furnishing bail bonds
of Rs. 5,000/- (Five thousand) with two sureties of the like amount each to
the satisfaction of S.D.J.M., Araria in connection with Complaint Case No.
2411C/2010 subject to the conditions laid down under Section 438(2) Cr.
P.C.
Sanjeet/ (Ashwani Kumar Singh, J.)