High Court Patna High Court - Orders

Md. Khurshid Alias Md. Khurshid … vs The State Of Bihar on 10 August, 2011

Patna High Court – Orders
Md. Khurshid Alias Md. Khurshid … vs The State Of Bihar on 10 August, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.5547 of 2011

               Md. Khurshid Alias Md. Khurshid Alam, Son of Late Md. Ismail,
               Resident of Village Amritpur, P.S. Sadar, District Hazaribagh, State of
               Jharkhand.
                                                                        ---------- Petitioner
                                       Versus
               The State Of Bihar
                                                                    -------- Opposite Party
                                      -----------

05/- 10/08/2011 Heard learned counsel for the petitioner and learned

Additional Public Prosecutor for the State, who is armed with carbon

copy of the case diary.

The petitioner apprehends his arrest, in connection with

Kotwali P.S. Case No. 281 of 2008 for the offences punishable under

Section 366 of the Indian Penal Code, pending in the court of Chief

Judicial Magistrate, Gaya, is one of the named accused in this case

instituted on the basis of Complaint Case No. 1991 of 2008.

Submission is that after two months of complainant-

informant remaining outside the house, no information or F.I.R. was

lodged with the police from her family members. This itself is

sufficient to show the gravity of the alleged offence. Further,

submission is that co-accused i.e. wife of the petitioner has already

been granted the privilege by a Bench of this Court vide order dated

15.11.2010 passed in Cr. Misc. No. 40932 of 2010. The parties

appear to have compromised the case and accordingly petition for

compromise is on record.

If it is so, on the event of complainant-informant by

appearing before the court below supports the factum of compromise

with her free will and consent without any coercion and her husband
2

stood as one of the bailors, in the event of his arrest/surrender before

the court below within four weeks, let the above named petitioner be

enlarged on bail on furnishing bail-bond of Rs. 10,000/- (ten thousand

only) with two sureties of the like amount each to the satisfaction of

Chief Judicial Magistrate, Gaya, in connection with Kotwali P.S. Case

No. 281 of 2008, subject to condition laid down under Section 438(2)

of the Criminal Procedure Code with additional condition to remain

physically present before the court below on each and every date at

least for two years of till disposal of the case, whichever is earlier, in

case of failure on two consecutive dates, without giving any

reasonable explanation, the liberty granted shall be deemed to be

cancelled.

Praveen/-                             ( Akhilesh Chandra, J.)