IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.6667 of 2011
MD. TAFEZUL @ TAFAZUL ALAM
Versus
THE STATE OF BIHAR
-----------
2 28.03.2011 Heard learned counsels for the petitioner
and for the State.
The petitioner being the husband is
apprehending his arrest in a complaint case, in which
cognizance has been taken under Section 498A of the
Indian Penal Code and 3/4 of the Dowry Prohibition
Act.
The petitioner is ready to keep the
complainant as wife with full dignity and honour. It is
submitted by learned counsel for the petitioner that
marriage was performed 9 years prior to lodging of the
present case. Out of wedlock there are three issues.
Considering the aforesaid facts, let the
petitioner above named be released on provisional
anticipatory bail for six months, in the event of his
arrest or surrender before the learned Court below
within a period of 12 weeks from today, on furnishing
bail bond of Rs. 10,000/- (ten thousand) with two
sureties of the like amount each to the satisfaction of
the learned Sub-Divisional Judicial Magistrate, Araria,
in connection with Complaint Case No. 2157C of 2009.
-2-
Let the learned court below issue notice to
the complainant on her appearance the petitioner will
take her back to her matrimonial house to keep her as
wife with full dignity and honour.
The provisional anticipatory bail of the
petitioner will be confirmed by the learned court below,
if the matrimonial harmony is substantially restored
within a period of six months or complainant
deliberately refuses to reside with the petitioner.
Bhardwaj ( Dinesh Kumar Singh,J.)