IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.16506 of 2011
Md. Raziullah
Versus
The State Of Bihar
-----------
03/ 24.06.2011 Heard learned counsel for the petitioner as well as learned
Addl. P.P. for the State assisted by learned counsel for the
complainant.
Marriage of the petitioner took place with the complainant
in the year 2005. It is alleged that the complainant was subjected to
cruelty and harassment on account of non-fulfilment of illegal
demand.
The contention of the learned counsel for the petitioner is
that the petitioner has already given divorce as she was leading
adulterous life
On the other hand, learned counsel for the complainant
submits that up till now divorce has not been given by the petitioner
and , as a mater of fact, complainant wants to lead her conjugal life
with the petitioner.
Taking into consideration the aforesaid submissions as well
as facts and circumstances of the case, particularly, keeping in mind
that the petitioner is languishing in jail custody since 10.2.2011, let the
petitioner, Md. Raziullah, be released on bail on furnishing bail bonds
of Rs 10,000/- with two sureties of the like amount each to the
satisfaction of the Sub divisional Judicial Magistrate, Patna in
Complaint case no. 105C/2010.
shahid (Hemant Kumar Srivastava,J)