High Court Patna High Court - Orders

Md. Shahnawaz @ Shahnawaz vs The State Of Bihar & Anr. on 24 October, 2011

Patna High Court – Orders
Md. Shahnawaz @ Shahnawaz vs The State Of Bihar & Anr. on 24 October, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.32958 of 2011
                            Md. Shahnawaz @ Shahnawaz
                                           Versus
                              The State Of Bihar & Anr.
                                         -----------

2. 24.10.2011 Heard learned counsel for the petitioner and

the State.

The defence of the husband petitioner in a

4/5 years old marriage under Section 498 A of the

Penal Code is for willingness to revive matrimonial

harmony.

Let the petitioner above named surrender in

the Court below within a period of four weeks from

today when he shall be enlarged on anticipatory bail for

a period of six months on furnishing bail bonds of Rs.

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

amount each to the satisfaction of the S.D.J.M., Araria

in connection with Complaint Case No. 1461C of 2010.

If during this period of six months or

thereafter, the petitioner appears physically before the

Court below and prays for regular bail, his application

shall be considered on its own merits in light of the

intervening development and respective attitude of the

parties, without being prejudiced by the present order

P. Kumar ( Navin Sinha, J.)