IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.32114 of 2011
Md. Khatib @ Tona son of Md. Fofil , Resident of village
Gerabari Basti P.S. Korha District Katihar .....Petitioner
Versus
The State of Bihar ....................Opposite party.
----------------------------------
2 13.10.2011 Heard learned counsel for the petitioner and the State.
The petitioner is accused in C.A. Case No. 3574 of
2009 registered for the offence under section 498(A) of the Indian
Penal Code and 4 of the Dowry Prohibition Act.
Learned counsel for the petitioner submits that the
petitioner happens to be husband of the complainant Bibi Asbun
and has been falsely implicated in this case due to
misunderstanding and the petitioner is languishing in jail custody
since 7.3.2011.
Learned A.P.P. opposed the prayer stating that
petitioner is husband and allegation against him is of torture and
cruelty along with demand of dowry.
Considering the facts and circumstances of the case,
the above named petitioner is directed to be released on bail on
furnishing bail bond of Rs. 10,000/- (ten thousand) with two
sureties of like amount each to the satisfaction of S.D.J.M,
Katihar in connection with C.A. Case No.3474 of 2009.
(Rajendra Kumar Mishra, J)
M.Rahman