High Court Patna High Court - Orders

Md. Miraz Ahmad vs The State Of Bihar on 5 April, 2011

Patna High Court – Orders
Md. Miraz Ahmad vs The State Of Bihar on 5 April, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.8285 of 2011
                                  MD. MIRAZ AHMAD
                                            Versus
                                 THE STATE OF BIHAR
                                          -----------

02. 05.04.2011 Heard learned counsels for the

petitioner, State and the informant.

The petitioner being husband is

apprehending his arrest in a case registered under

Section 498A of the I.P.C.

Learned counsels for the petitioner and

the informant submit that both sides are ready for

resumption of the conjugal life. It is submitted by

learned counsel for the informant that before learned

court-below the petitioner failed to appear

deliberately. It is submitted by learned counsel for

the petitioner that now the petitioner is ready for

reconciliation.

Considering the aforesaid submission, let

the petitioner Md. Miraz Ahmad, in the event of his

arrest or surrender before the Court-below within a

period of 12 weeks from today, be released on

provisional anticipatory bail for six months on
2

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

with two sureties of the like amount each to the

satisfaction of Chief Judicial Magistrate, Biharsharif

in connection with Asthawan P.S. Case No. 56 of

2010 subject to condition laid down under Section

438 (2) of the Cr.P.C.

Let the learned court-below issue notice

to the complainant and on her appearance, the

petitioner will take the complainant to her

matrimonial house and keep her as wife with full

dignity and honour. The provisional anticipatory

bail will be confirmed within six months on two

eventualities, if the matrimonial harmony is restored

or the complainant deliberately refuses to reside

with the petitioner.

( Dinesh Kumar Singh, J.)
Mkr.