High Court Patna High Court - Orders

Md. Farooque vs The State Of Bihar on 26 March, 2011

Patna High Court – Orders
Md. Farooque vs The State Of Bihar on 26 March, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Cr.Misc. No.44156 of 2010
MD. FAROOQUE, son of Md. Shoaib, village Ratanpura, PS Bochahan, district Muzaffarpur -
Petitioner.
                                                Versus
                                      THE STATE OF BIHAR .
                                                  with
                                   Cr.Misc. No.44192 of 2010

    1) Md. Fahim, son of Abdul Sattar,
    2) Sahjahan, wife of Md. Fahim, village Ratanpura, PS Bochahan, District Muzaffarpur -
       Petitioners.
                                              Vs.
                                       The State of Bihar.



2       26.3.2011

Heard learned counsel for the petitioners, the A.P.P.

representing the State and the counsel for the informant.

The petitioners seek anticipatory bail in a case under

sections 306/34 of the Penal Code. The allegations in the FIR is

that Shabnam, the daughter of the informant was married to Md.

Naushad. When she was on a visit to her father’s house, one

Shahzada is said to have raped her. He was caught at the spot and

on ‘hulla’ several villagers gathered at the place of occurrence.

Shahzada promised to marry Shabnam. After some time the family

of Shahzada and he is said to have started demanding dowry for

the marriage, for which a case has been instituted. Apparently

Shahzada had backed out from the promise to marry the victim

girl. It is said that the petitioners used to torture her by making

statement against her and her parents. As a result of that she

committed suicide.

As far as petitioner Md. Farooque is concerned, he is a

neighbour and not part of immediate family of Shahzada.
2

Petitioner Md. Farooque is accordingly directed to be

released on anticipatory bail, in the event of his arrest or surrender,

in Bochahan PS Case No. 125/2010 on furnishing bail bond of

rupees ten thousand with two sureties of the like amount each to

the satisfaction of the C.J.M, Muzaffarpur, subject to the condition

laid down under section 438(2) of the Code of Criminal

Procedure.

As far as father and mother of Shahzada who are

petitioners in Cr. Misc. No. 44192/2010 are concerned, there is

specific allegation of demand of dowry and continuously taunting

the girl which ultimately led her to commit suicide. In the

circumstances I am not inclined to grant anticipatory bail to

petitioners Md. Fahim and Sahjahan. Their prayer for anticipatory

bail is rejected.

haque                                          ( Sheema Ali Khan, J.)