High Court Patna High Court - Orders

Md. Salim Shah &Amp; Ors. vs The State Of Bihar on 23 February, 2011

Patna High Court – Orders
Md. Salim Shah &Amp; Ors. vs The State Of Bihar on 23 February, 2011
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Cr.Misc. No.2355 of 2011
1.MD. SALIM SHAH
2.MD. SHAKIL SHAH @ SHAKIL SAH
3.MD. WAKIL SHAH, ALL SONS OF MAHROM NASRUDDIN SHAH
4.SARFUN KHATUN WIFE OF MD. SAKIL SAH
5.BADRUN KHATOON WIFE OF MD. WAKIL SAH
6.CHUNI KHATOON D/O MD. NASRUDDIN SAH
    ALL RESIDENT OF VILLAGE MALHAD, P.S. GOH, DISTRICT
AURANGABAD----------------------------------------------------------PETITIONERS
                                    Versus
1.THE STATE OF BIHAR
2.NURESA KHATOON W/O MD. SHALIM SHAH @ GUDDU, RESIDENT OF
VILLAGE NALHAD, P.S. GOH, DISTRICT AURANGABAD, AT PRESENT
RESIDING AT VILLAGE BISTOLL, P.S. KORANA, DISTRICT JEHANABAD
                                                              -----OPP. PARTIES
                                   -----------

2. 23.02.2011 Heard learned counsel for the petitioners and learned

A.P.P. for the State.

The petitioner No.1 being husband and petitioner

Nos. 2 to 6 being the family members of the husband are

apprehending their arrest in a Complaint case in which

cognizance has been taken against them under Section

498A of the Indian Penal Code.

Learned counsel for the petitioners submits that he is

ready to keep the complainant as wife with full dignity and

honour.

Learned counsel for the petitioners is permitted to

add the complainant as opposite party No.2.

Issue notice to opposite party No.2. Requisites both under

registered cover and ordinary process must be filed within two
2

weeks, failing which the application shall stand rejected without

further reference to a Bench.

Let the ordinary process be served upon the complainant

through her Lawyer appearing in the court below.

Let the petitioner No.1 and opposite party No.2 appear

before this Court on 17th May, 2011 at 2.10 P.M. in Chambers.

In the meantime, no coercive steps shall be taken against

the petitioner No.1 Md.Salim Shah in Complaint Case No.

423(C)/2007.

In view of the stand of the husband, let petitioner Nos. 2 to

6, namely, Md.Shakil Shah @ Shakil Sah, Md.Wakil Shah,

Sarfun Khatun, Badrun Khatoon and Chuni Khatoon, in the

event of their arrest or surrender in the court below, be released

on bail on furnishing bail bond of Rs.10,000/-(Rupees ten

thousand) each with two sureties of the like amount each to the

satisfaction of Sub-Divisional Judicial Magistrate, Jehanabad, in

Trial No. 627 of 2010, arising out of Complaint Case No. 423 of

2007, subject to the conditions as laid down under Section

438(2) of the Code of Criminal Procedure.

(Dinesh Kumar Singh,J.)

Spal/