High Court Jharkhand High Court

Jawed Akhtar vs State Of Jharkhand & Anr on 26 September, 2011

Jharkhand High Court
Jawed Akhtar vs State Of Jharkhand & Anr on 26 September, 2011
     IN THE HIGH COURT OF JHARKHAND AT RANCHI

                                 A.B.A. No. 1808 of 2011
                  Jawed Akhtar                      ...  ...  ...      Petitioner
                                         Versus
                  1.The State of Jharkhand
                  2. Fatma Khatoon       ...   ...  ...   Opposite Parties
                              ---
                  CORAM       : HON'BLE MRS. JUSTICE JAYA ROY

                        For the Petitioner         : Mr. S.T. Sajid, Advocate
                        For the State              : Mrs. Sadhna Kumar, A. P. P.
                        For the O.P. No.2          : Mr. A.K. Chaturvedi


05/26.09.2011

Heard learned counsel for the petitioner and learned
counsel for the State and the learned counsel for the O.P. No.2.

The petitioner is apprehending his arrest in connection
with the case registered under Sections 406, 498A of the Indian
Penal Code and Section 3, 4, 6(2) of the D.P. Act.

Learned counsel for the petitioner and learned counsel
for the O.P. No.2 have submitted that both the parties have
settled their dispute in the mediation.

Considering the aforesaid submissions and
considering this fact only for granting of anticipatory bail at
present, the petitioner, above named, is directed to surrender in
the court below within a period of one month from the date of this
order i.e. 26.09.2011 and if he surrenders within the said period,
the trial Court is directed to release him on bail, on furnishing bail
bond of Rs. 10,000/- (Rs. Ten thousand) with two sureties of like
amount each to the satisfaction of Sub-Divisional Judicial
Magistrate, Latehar in connection with Complaint Case No. 62 of
2010, subject to the condition that one of the bailors will be his
close relative and another will be of local resident having
immovable property within the jurisdiction of the trial court and
also subject to the conditions laid down under Section 438(2) of
the Cr.P.C.

(Jaya Roy, J.)

Satayendra