IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24644 of 2011
Md. Mister, S/o Late Habbu Miyan, R/o village-Pothia, P.S.-Falka, District-
Katihar. .............Petitioner.
Versus
The State of Bihar ..........Opp. Party.
-----------
2. 27.07.2011 Heard learned counsel for the petitioner, learned
counsel appearing for the State and the informant.
The case arises out of a complaint case in which
cognizance has been taken under Section 498A of the IPC and
Section 4 of the Dowry Prohibition Act.
Learned counsel for the petitioner submits that the
parties have divorced each other with mutual consent and the
present case has been maliciously instituted.
It is further submitted that according to the complaint
itself, the complainant was driven out but, no date has been
mentioned as to when she was ousted from her matrimonial house.
The petitioner has brought on record mutual agreement
between the parties as contained in Annexure-2 to this petition in
order to justify his claim that the complainant and the petitioner in
presence of the witnesses had taken divorce.
Learned counsel for the petitioner submits that prior to
institution of present complaint, the petitioner had instituted a case
under Section 497, 380 & 120B of the Indian Penal Code against
the complainant in which cognizance has already been taken on
5.5.2008.
Learned counsel for the complainant is present. He
2
submits that he is not in a position to say as to whether annexure-2
is bona fide or not. He further submits that the complainant is ready
to live with the petitioner. However, he does not dispute the
institution of case against the complainant prior to the present case.
Learned counsel for the State opposes the prayer for
grant of bail.
Taking into consideration the aforesaid facts, let the
petitioner, namely Md. Mister 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 bond of Rs. 5,000/- (Five thousand) with two sureties of the
like amount each to the satisfaction of Sub-Divisional Judicial
Magistrate, Katihar in connection with Complaint Case No. C.A.
44 of 2008.
Sanjeet (Ashwani Kumar Singh, J.)