High Court Patna High Court - Orders

Md.Maqsood Alam @ Maqsood Alam vs State Of Bihar on 15 November, 2010

Patna High Court – Orders
Md.Maqsood Alam @ Maqsood Alam vs State Of Bihar on 15 November, 2010
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.40912 of 2010
                      MD.MAQSOOD ALAM @ MAQSOOD ALAM, S/O MANIR
                      MIYAN, R/O VILL- ANAILA, P.S. - ROH, DISTRICT-
                      NAWADAH....................................... PETITIONER
                                         Versus
                      STATE OF BIHAR................................ OPP. PARTY
                                        -----------

2 15-11-2010 Heard learned counsel for the petitioner and learned counsel

for the State.

Petitioner is husband of the victim- complainant in a case

under section 498-A of the I.P.C.

Considering the allegation and other circumstances the

prayer for anticipatory bail is rejected. This order shall not prejudice the

case of the petitioner if he surrenders and prays for regular bail.

If the petitioner surrenders in the court below i.e. the court

of Shri Mithilesh Kumar, Judicial Magistrate, Ist. Class, Nawadah in

Complaint Case No. 1446 of 2009 within ten weeks and satisfies the

court that he has compromised with his wife, in that event , he shall be

allowed bail to the satisfaction of the court on the date of surrender

itself.

For a period of ten weeks no coercive action shall be taken

against the petitioner in the above mentioned case.

If cost is deposited, let this order be communicated by fax.

Naresh                                                ( Shiva Kirti Singh, J.)