IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21617 of 2011
Md. Moinuddin son of Md. Ishak resident
of village-Baradaud Kharauni, P.S.-Paroo
District-Muzaffarpur
Versus
1.The State Of Bihar
2.Md.Saffi son of late Raktoo Mian R/o village-
Bakhra, P.S.-Saraiya, Dist.-Muzaffarpur
-----------
2. 8.7.2011. Heard learned counsel for the petitioner and learned
counsel for the State.
Apprehending his arrest in connection with Complaint
Case No. 1768 of 2005 registered for the offence under section
498A of the Indian Penal Code, the petitioner has prayed for grant of
bail.
Taking into consideration the fact that co-accused of this
case have already been enlarged on bail by learned Sessions Judge,
Muzaffarpur in A.B.P. No.759 of 2011 on 1.6.2011 as also the fact
that the case arises out of a complaint and the offence is triable by a
Magistrate coupled with the submissions made on behalf of the
petitioner that the complainant’s daughter has already married to
someone else and relationship of husband and wife is no longer
existing, let the petitioner, namely, Md. Moinuddin in the event of
his arrest or surrender before the court below within a period of four
weeks from the date of communication of the 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 Sri Ranjit
Kumar, J.M., 1st Class, Muzaffarpur in connection with Complaint
Case No. 1768 of 2005.
Md.S ( Ashwani Kumar Singh, J.)