IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.28980 of 2010
Abdul Rahman, son of Gulam Rasool @ Gulam Rasul Rain
Resident of Village- Rajopatti, P.S. & District- Sitamarhi.
...........Petitioner.
Versus
The State of Bihar ...........................Opposite Party.
-----------
2. 09. 08. 2010. Heard learned counsel for the petitioner and the State.
The petitioner being husband of the complainant is
apprehending his arrest in a case registered under Section 498 A of
the Indian Penal Code and Section 4 of the Dowry Prohibition Act.
It is submitted by the learned counsel for the petitioner
that the divorce has already taken place between the parties and
divorce has been approved by ” Imarate Sariya” of Bihar, Orissa and
Jharkhand at Phulwarisharif, Patna.
Considering the fact and circumstances of the case, let
the above named petitioner be released on bail in the event of arrest
or surrender in the court below within a period of twelve weeks
from today, on furnishing bail bond of Rs. 10,000/- (Ten thousand)
with two sureties of the like amount each to the satisfaction of the
Chief Judicial Magistrate, Sitamarhi, in connection with Complaint
Case No. C-1/592/09, subject to the conditions as laid down under
Section 438 (2) of Cr.P.C.
Let the court below while accepting the bail bond of the
petitioner verify the documents with regard to divorce between the
parties.
m.p. ( Dinesh Kumar Singh, J.)