High Court Patna High Court - Orders

Arfeen Nabi @ Md. Arfeen Nabi & Anr. vs The State Of Bihar on 5 August, 2011

Patna High Court – Orders
Arfeen Nabi @ Md. Arfeen Nabi & Anr. vs The State Of Bihar on 5 August, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.22503 of 2011
          1. Arfeen Nabi @ Md. Arfeen Nabi, son of late Akhtar Nabi
          2. Ghoushia Sultana, wife of late Akhtar Nabi
                                                 Versus
                                         The State Of Bihar
                                               -----------

2. 05.08.2011 Heard learned counsel for the petitioners and the

State.

The petitioners seek anticipatory bail in a case

instituted for the offence under Sections 341, 342, 323, 504,

406/34, 498-A of the Indian Penal Code and Sections ¾ of

Dowry Prohibition Act.

Considering that the petitioners are brother-in-law

and the mother-in-law respectively and the case was instituted

just after one and half month of the marriage, let the petitioners

in the event of surrender, named above, within four weeks from

the date of receipt of this order, in connection with Rampur P.S.

Case No. 186 of 2010, shall be released on anticipatory bail on

furnishing bail bond of Rs. 5,000/- (Five thousand) each with

two sureties of the like amount each to the satisfaction of Chief

Judicial Magistrate, Gaya, subject to conditions as laid down

under Section 438(2) Cr. P.C., and (i) That one of the bailors

will be a close relative of the petitioners, who will give an

affidavit giving genealogy as to how he is related with the

petitioners. The bailor will undertake to furnish information to

the court about any change in the address of the petitioners.

(ii)That the petitioners will give an undertaking that they will
2

receive the police papers on the given date and be present on

date fixed for charge and if they fail to do so on two given dates

and delay the trial in any manner, their bail will be liable to be

cancelled for reasons of misuse. (iii) That the petitioners will be

well represented on each date and if they fail to do so on two

consecutive dates, their bail will be liable to be cancelled.

( Anjana Prakash, J.)
S.Ali