High Court Patna High Court - Orders

Mohammad Alam vs The State Of Bihar on 24 October, 2011

Patna High Court – Orders
Mohammad Alam vs The State Of Bihar on 24 October, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                       Cr.Misc. No.33592 of 2011
                   Mohammad Alam son of Kamaluddin, resident of Dahiyawan, Mahmood
                   Chowk, P.S. Bhagwan Bazar, District-Saran at Chapra. ...Petitioner.
                                                  Versus
                   The State Of Bihar                       ...Opp.Party.
                                               -----------

03/ 24.10.2011 Heard learned counsel for the petitioner and learned

counsel for the State.

Petitioner is an accused for offences punishable under

Sections 498A and 406/34 of the Indian Penal Code as well as

Sections 3 and 4 of the Dowry Prohibition Act.

Learned counsel for the petitioner submits that he is the

husband of the complainant and has been falsely implicated by the

complainant due to the instigation of ill wishers of the family,

although the petitioner has committed no offence at all and has

always been wiling and ready to keep the complaint as his wife.

Considering the aforesaid facts and circumstances, this

petition for anticipatory bail is allowed. Petitioner, namely

Mohammad Alam, in the event of arrest or surrender before the court

below within fifteen days from today, shall be released on bail on

furnishing bail bond of Rs.10,000.00 (Rupees ten thousand) with two

sureties of the like amount each to the satisfaction of S.D.J.M.

Siwan in connection with Complaint Case No.3055 of 2010 (Trial

No.3628 of 2011) subject to the conditions as laid down under

Section 438(2) of the Code of Criminal Procedure.

(S. N. Hussain, J.)
Sunil