High Court Patna High Court - Orders

Faiyaz Alam And Ors vs The State Of Bihar on 25 March, 2011

Patna High Court – Orders
Faiyaz Alam And Ors vs The State Of Bihar on 25 March, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.8291 of 2011
                                FAIYAZ ALAM AND ORS
                                              Versus
                                  THE STATE OF BIHAR
                                           -----------

02. 25.03.2011 The petitioners are apprehending their arrest in

a case registered under Sections 376, 393, 406, 387 & 313 of

the I.P.C.

It is alleged against petitioner No.1 to have

established physical relationship with the informant on the

promise of marriage and subsequently got pregnancy

terminated.

Considering the fact and specific allegation

against petitioner No.1 Faiyaz Alam, his application for

anticipatory bail is rejected.

However, petitioner Nos.2 & 3 are the parents

of petitioner No.1, against whom there is no specific

accusation, let the petitioners namely, Niyazuddin and Jainub

Khatoon , in the event of their arrest or surrender before the

Court-below within a period of 12 weeks from today, be

released on anticipatory bail on furnishing bail bond of Rs.

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

amount each to the satisfaction of Chief Judicial Magistrate,

Katihar in connection with Azamnagar P.S. Case No. 168 of

2010 subject to condition laid down under Section 438 (2) of

the Cr.P.C.

( Dinesh Kumar Singh, J.)
Mkr.