High Court Patna High Court - Orders

Javed Akhtar @ Md. Javed Alam vs The State Of Bihar on 8 April, 2011

Patna High Court – Orders
Javed Akhtar @ Md. Javed Alam vs The State Of Bihar on 8 April, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.9251 of 2011
                  JAVED AKHTAR @ MD. JAVED ALAM @ MD. JAWED SON
                 OF SK. AHMAD HUSSAIN.
                                          Versus
                               THE STATE OF BIHAR
                                        -----------

2 08.04.2011 Heard learned counsels for the petitioner and

the State.

The petitioner being the husband is

apprehending his arrest in a case registered under

Sections 506, 406, 420, 498A, 384 and 120A of the

Indian Penal Code.

It is submitted by learned counsel for the

petitioner that, for the similar allegation, a case has

been filed against the petitioner, in which, the

petitioner is on bail with a direction to pay Rs. 2,000/-

per month to the complainant, which, the petitioner is

paying regularly.

Considering the aforesaid facts, let the above

named petitioner, be released on anticipatory bail, in

the event of his arrest or surrender before the learned

Court below within a period of 12 weeks from today,

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

with two sureties of the like amount each to the
2

satisfaction of the learned Chief Judicial Magistrate,

Bettiah, West Champaran in connection with Bettiah

Town P.S. Case No. 183 of 2010 arising out of

Complaint Case No. 827C/2010, subject to the

conditions as laid down under Section 438(2) Cr.P.C.

(Dinesh Kumar Singh, J.)
Amrendra/-