IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21354 of 2011
Md. Rezaul @ Md. Rizaul
Versus
The State Of Bihar
-----------
2 21-07-2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the state assisted by
learned counsel for the complainant.
Petitioner is in jail custody since 27.05.2011 in
Complaint Case No. 3051 of 2008 in which cognizance has been
taken under section-498A of the Indian Penal Code and section-
4 of Dowry Prohibition Act. Petitioner is husband and there is
allegation that he used to torture the complainant on account of
non-fulfillment of illegal demand but perusal of impugned order
of learned Sessions Judge reveals that the complainant is not
ready to lead her conjugal life with the petitioner on the ground
that petitioner has already solemnized his second marriage with
another woman.
Taking into consideration the aforesaid facts and
circumstances as well as submission of the parties, let the
petitioner, namely, Md. Rezaul @ Md. Rijaul be released on bail
on furnishing bail bonds of Rs 10,000/- (ten thousand) with two
sureties of the like amount each in connection with Complaint
Case No. 3051 of 2008 to the satisfaction of Sub Divisional
Judicial Magistrate, Katihar.
AKV/- ( Hemant Kumar Srivastava,J.)