IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.7394 of 2011
MD. ARSHAD @ SYED MD. ARSHAD
Versus
THE STATE OF BIHAR
-----------
02. 30.03.2011 The petitioner is apprehending his arrest
in a case registered under Sections 498A, 307, 323,
379 & 406 of the I.P.C. and Section 3/4 of the
Dowry Prohibition Act.
The informant claims the petitioner to be
her husband and the allegation of demand of dowry
and torture has been made but the petitioner denies
the claim of the informant. During investigation the
accusation was found false and final form was
submitted. Subsequently, differing the same the
cognizance has been taken in the matter.
Considering the aforesaid facts, let the
petitioner Md. Arshad @ Syed Md. Arshad, in the
event of his 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) with two sureties of
the like amount each to the satisfaction of S.D.J.M.,
2
Sadar, Darbhanga in connection with Darbhanga
Town P.S. Case No. 93 of 2010 subject to condition
laid down under Section 438 (2) of the Cr.P.C.
( Dinesh Kumar Singh, J.)
Mkr.