High Court Patna High Court - Orders

Md. Idris vs The State Of Bihar on 25 October, 2011

Patna High Court – Orders
Md. Idris vs The State Of Bihar on 25 October, 2011
                             IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Criminal Miscellaneous No.34989 of 2011
                                Md. Idris S/O Late Md. Mannan Khan R/O At R. Block,
                               Road No. 2a - 3, P.S. Kotwali, District - Patna
                                                   Versus
                                            The State Of Bihar
                                             ---------------------

02. 25.10.2011 Heard learned counsel appearing on

behalf of the petitioner and the learned

counsel appearing on behalf of the State.

The petitioner is apprehending his

arrest in connection with Complaint Case No.

1326(C) of 2011 for offence punishable under

section 420 of the Indian Penal Code.

The allegation as set out against

the petitioner in the complaint petition is

of developing physical relationship with the

complainant who is a married woman on the

pretext and assurance of marriage and of

duping her with an amount of Rs. 1,50,000/-.

The marriage of the complainant took place

in the year 1997 and her husband is working

in Saudi Arabia.

Considering the circumstances and

submissions of the learned counsel, let the

petitioner Md. Idris, in the event of his

arrest or surrender within a period of four

weeks from the date of receipt of the
2

certified copy of this order, be released

on bail on furnishing bail bond of

Rs.10,000/- (ten thousand) with two sureties

of the like amount each to the satisfaction

of the learned Judicial Magistrate Ist

Class,Patna in connection with Complaint

Case No.1326(c) of 2011, subject to the

condition as laid down under section 438(2)

of the Code of Criminal Procedure.

(Jyoti Saran, J.)
S.Sb/-