High Court Patna High Court - Orders

Md.Harmuz vs State Of Bihar on 11 October, 2010

Patna High Court – Orders
Md.Harmuz vs State Of Bihar on 11 October, 2010
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.32196 of 2010
MD.HARMUZ, SON OF LATE MD. HANIF @ LATE MD. SANIF, RESIDENT OF VILLAGE
BAKHARIA, P.S. BAISI, DISTRICT PURNEA.                  ----- PETITIONER
                                      Versus
                  THE STATE OF BIHAR ----- OPPOSITE PARTY
                                     -----------

2 11.10.2010 Heard learned counsel for the petitioner and the

counsel appearing on behalf of the State.

Petitioner is apprehending his arrest in a case under

Sections 498A, 406, 120B and 504 of the Indian Penal Code.

Petitioner is the husband. He has filed a suit for

confirmation of a divorce granted to under the Mohammedan law

numbered as 77 of 2008.

Considering that the complaint petition has been filed

and there are allegations and counter allegations by both the

parties, petitioner Md. Harmuz is directed to be released on

anticipatory bail in the event of his arrest or surrender within a

period of six week in connection with Complaint Case No. 2274 of

2008 on furnishing bail bond of rupees ten thousand with two

sureties of the like amount each to the satisfaction of the Judicial

Magistrate, 1st Class, Purnea subject to the conditions laid down

under Section 438(2) of the Cr.P.C.

       Sanjay                                              ( Sheema Ali Khan, J.)