IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.34989 of 2011
Md. Idris S/O Late Md. Mannan Khan R/O At R. Block,
Road No. 2a - 3, P.S. Kotwali, District - Patna
Versus
The State Of Bihar
---------------------
02. 25.10.2011 Heard learned counsel appearing on
behalf of the petitioner and the learned
counsel appearing on behalf of the State.
The petitioner is apprehending his
arrest in connection with Complaint Case No.
1326(C) of 2011 for offence punishable under
section 420 of the Indian Penal Code.
The allegation as set out against
the petitioner in the complaint petition is
of developing physical relationship with the
complainant who is a married woman on the
pretext and assurance of marriage and of
duping her with an amount of Rs. 1,50,000/-.
The marriage of the complainant took place
in the year 1997 and her husband is working
in Saudi Arabia.
Considering the circumstances and
submissions of the learned counsel, let the
petitioner Md. Idris, in the event of his
arrest or surrender within a period of four
weeks from the date of receipt of the
2
certified copy of this order, be released
on bail on furnishing bail bond of
Rs.10,000/- (ten thousand) with two sureties
of the like amount each to the satisfaction
of the learned Judicial Magistrate Ist
Class,Patna in connection with Complaint
Case No.1326(c) of 2011, subject to the
condition as laid down under section 438(2)
of the Code of Criminal Procedure.
(Jyoti Saran, J.)
S.Sb/-