IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.6307 of 2011
MD. IRSHAD SON OF SALAHAUDDIN.
-------------- PETITIONER
Versus
1. THE STATE OF BIHAR
2. RUKHSANA KHATOON WIFE OF MD. IRSHAD DAUGHTER OF MD.
YUSUF. ---------- OPP. PARTIES.
-----------
2 28.03.2011 Heard learned counsels for the petitioner and
the State.
The petitioner being the husband is
apprehending his arrest in a complaint case in which
cognizance has been taken under Section 498A of the
Indian Penal Code and Section 3/4 of the Dowry
Prohibition Act.
It is submitted on behalf of the learned
counsel for the petitioner that he is ready to keep the
complainant as wife with full dignity and honour.
Considering the aforesaid stand of the
petitioner, let the above named petitioner, be released
on provisional anticipatory bail for six months, in the
event of his arrest or surrender before the learned Court
below within a period of 12 weeks from today, on
furnishing bail bond of Rs. 10,000/- (ten thousand)
with two sureties of the like amount each to the
2
satisfaction of the learned Sub-Divisional Judicial
Magistrate, Nawada in connection with Complaint
Case No 469/2010, subject to the conditions as laid
down under Section 438(2) Cr.P.C.
Let the learned court below issue notice to
the complainant and on her appearance, the petitioner
will take back the complainant to her matrimonial
house to keep the complainant as wife with full dignity
and honour.
The provisional bail of the petitioner will be
confirmed by the learned court below within a period
of six months on substantial restoration of the conjugal
life or if the complainant deliberately refuses to reside
with the petitioner.
(Dinesh Kumar Singh, J.)
Amrendra/-