IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.11755 of 2008
MD.KHAIRUDDIN ANSARI
Versus
STATE OF BIHAR
-----------
3 14.07.2008 Heard the learned counsels for the petitioner, State and
the informant.
Petitioner is apprehending his arrest in Chhatauni
P.S.Case No. 124 of 2007 for the offences alleged to have been
committed under section 498A/34 of the Indian Penal Code.
It has been submitted on behalf of the petitioner that the
present offence is for ulterior purposes at the instance of the relative of
the informant. It is further submitted that there is no specific allegation
against the petitioner and allegation whatsoever, are omnibus and
general in nature.
Considering the submissions as noticed above and on
perusal of the first information report as well as the averments made in
the petition as also the materials brought on record, it is directed that
in the event of arrest or surrender within a period of four weeks, the
petitioner, Md. Khairuddin Ansari be released on bail on furnishing
bail bonds of Rs. 10,000/- (ten thousand) with two sureties of the like
amount each to the satisfaction of the Chief Judicial Magistrate, East
Champaran at Motihari, in connection with Chhatauni P.S.Case No.
124 of 2007 subject to the conditions laid down under section 438(2)
of the Code of Criminal Procedure.
Manish/- ( Shailesh Kumar Sinha,J.)
-2-