IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.6617 of 2011
MD. MAKKI AHMAD S/o Md. Mohibul Haque
Versus
THE STATE OF BIHAR
-----------
2/ 23.03.2011 Heard learned counsel for the petitioner and the State.
The petitioner seeks bail in a case instituted for the
offence under sections 498-A of the Indian Penal Code and section
¾ of the Dowry Prohibition Act.
Considering that the petitioner is in custody since
28.01.2011, let the petitioner, above named, be released on bail on
furnishing bail bond of Rs.5,000/- (five thousand) with two sureties
of the like amount each or any other surety to be fixed by the court
below to the satisfaction of the Sub-Divisional Judicial Magistrate,
Pupri at Sitamarhi, in connection with Complaint Case No. C-1/ 144
of 2010, subject to the conditions (i) That one of the bailors will be a
close relative of the petitioner, who will give an affidavit giving
genealogy as to how he is related with the petitioner. The bailors
will undertake to furnish information to the court about any change
in the address of the petitioner.
The petitioner volunteers to deposit Rs.300/- (three
hundred) per month in the court below firstly within 15 days of the
release from jail custody and subsequently by 15th every month
which the wife of the petitioner will be at liberty to withdraw
without prejudice the right of the parties. The court below shall
inform the wife of the petitioner about the present order.
JA/- (Anjana Prakash,J.)