High Court Patna High Court - Orders

Md. Iftikhar vs The State Of Bihar on 29 July, 2011

Patna High Court – Orders
Md. Iftikhar vs The State Of Bihar on 29 July, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.25045 of 2011
                Md. Iftikhar, S/o Md. Arif Hussain Siddiqui, resident of village-Sisouna
                Gyari, P.S. + District-Araria.
                                         Versus
                                    The State of Bihar
                                        -----------

2. 29.07.2011 Heard learned counsel for the petitioner and learned counsel

appearing for the State.

The petitioner is husband of the complainant and apprehends

arrest in a case under Section 498A of the IPC.

It is submitted that the marriage took place on 30.5.2008. The

complainant alleges that she was driven out of her matrimonial house on

15.5.2010 and the present complaint has been instituted on 22.7.2010.

The case arises out of a matrimonial discord and incompatibility and the

petitioner is ready to keep his wife with dignity and honour.

Learned counsel for the State opposes the prayer for grant of

bail.

Taking into consideration the aforesaid submissions, nature

of allegation and the fact that the case arises out of a complaint, let the

petitioner, namely Md. Iftikhar in the event of his arrest or surrender before

the court below within a period of four weeks from the date of

communication of this 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 S.D.J.M., Araria in connection with Complaint Case No.

2411C/2010 subject to the conditions laid down under Section 438(2) Cr.

P.C.

     Sanjeet/                                                  (Ashwani Kumar Singh, J.)