IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23715 of 2011
Jeelani Idrisi son of late Murtza Ali, resident of village-
Madwa, P.S.-Chhatarpur, Dist.-Palamau (Jharkhand)
Versus
The State Of Bihar
-----------
2. 20.7.2011. Heard learned counsel for petitioner and learned counsel
for the State.
The case arises out of a complaint in which cognizance
has been taken for the offence under sections 406, 420 and 504 of
the Indian Penal Code and section ¾ of the Dowry Prohibition Act.
As per the complaint, it is alleged that there was
negotiation for marriage between the daughter of the complainant
and the petitioner and a sum of Rs.1,35.000/- was given by the
complainant to the petitioner and his family members but
subsequently a demand of Rs.1,00,000/- was also made and, thus,
due to non-fulfillment of said demand of additional amount, the
marriage could not be performed.
It is submitted by learned counsel for the petitioner that
the entire allegation is based on oral accusation and there is no
documentary evidence to support the allegation of payment of any
amount to the petitioner by the complainant. It is also submitted that
though there was negotiation of marriage but for some or the other
reasons negotiation failed and the present complaint has been
instituted with oblique motive.
Taking into consideration the aforesaid submissions
advanced on behalf of the parties, let the petitioner, namely, Jeelani
Idrisi in the event of his arrest or surrender before the court below
within a period of four weeks from the date of communication of the
2
order be released on bail on furnishing bail bonds of Rs.5,000/- (five
thousand) with two sureties of the like amount each to the
satisfaction of Chief Judicial Magistrate, Rohtas at Sasaram in
connection with Complaint Case No.30 of 2010.
Md.S. ( Ashwani Kumar Singh, J.)