High Court Patna High Court - Orders

Md. Aarif Hussain vs The State Of Bihar on 11 July, 2011

Patna High Court – Orders
Md. Aarif Hussain vs The State Of Bihar on 11 July, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Criminal Miscellanious No.16854 of 2011
                 ======================================================

Md. Aarif Hussain, Son of Md. Nasim Akhtar, Resident of Village Markan,
P.S. Hussain Ganj, District Siwan, presently residing at Block Office –
Mahnar, P.S. Mahnar, District Vaishali.

…. …. Petitioner
Versus

1.The State of Bihar

2. Harzana Khatoon, Wife of Arif Hussain, At present resident of
Kharyamma, P.S. Mahnar, District Vaishali.

…. …. Opposite Party/s
======================================================
Appearance :

For the Petitioner/s : Mr. Surendra Kishore Thakur, Adv.

                 For the Informant            :    Mr. Anil Kumar, Adv.
                 For the State                  :     Mr. Lalan Kumar, A.P.P.

======================================================

3 11-07-2011 Heard learned counsel for the petitioner, learned counsel

for the complainant-informant and learned Additional Public

Prosecutor for the State.

Petitioner is named accused in this case instituted on the

basis of Complaint Case No. C-1-2982 of 2010 being husband of

the complainant-informant. During course of argument, it is

submitted that though before the court below the petitioner refused

to join the company of the complainant-informant but now his

mind has been changed and with all fairness and dignity he intend

to resume the conjugal life with the complainant-informant who is

the solitary wife of the petitioner.

Considering the facts and circumstances of the case,

subject to filing of a petition by petitioner before the court below

clearly stating his intention and the complainant-informant joining
the company of the petitioner with her sweet will, in the event of

his arrest/surrender before the court below within four weeks of

receipt of the copy of this order, petitioner, namely, Md. Aarif

Hussain, is directed to be released on bail on furnishing bail bond

of Rs. 10,000/- (ten thousand only) with two sureties of the like

amount each to the satisfaction of Chief Judicial Magistrate,

Vaishali at Hajipur, in connection with Mahnar P.S. Case No. 157

of 2010, subject to condition laid down under Section 438 (2) of

the Criminal Procedure Code with additional condition that the

petitioner with his wife shall remain physically present before the

court below on each and every date at least for two years or till

disposal of the case, whichever is earlier. During the period, the

court below shall have regularly watch over the conduct of the

couple and on being satisfied pass reasonable order in accordance

with law towards disposal of the case at any earlier point also. In

case of failure on two consecutive dates without any reasonable

explanation, the liberty granted shall be deemed to be cancelled.

Praveen/-                         (Akhilesh Chandra, J)