High Court Patna High Court - Orders

Md. Moinuddin vs The State Of Bihar & Anr. on 8 July, 2011

Patna High Court – Orders
Md. Moinuddin vs The State Of Bihar & Anr. on 8 July, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.21617 of 2011
                    Md. Moinuddin son of Md. Ishak resident
                   of village-Baradaud Kharauni, P.S.-Paroo
                   District-Muzaffarpur
                                        Versus
                   1.The State Of Bihar
                   2.Md.Saffi son of late Raktoo Mian R/o village-
                     Bakhra, P.S.-Saraiya, Dist.-Muzaffarpur
                                         -----------

2. 8.7.2011. Heard learned counsel for the petitioner and learned

counsel for the State.

Apprehending his arrest in connection with Complaint

Case No. 1768 of 2005 registered for the offence under section

498A of the Indian Penal Code, the petitioner has prayed for grant of

bail.

Taking into consideration the fact that co-accused of this

case have already been enlarged on bail by learned Sessions Judge,

Muzaffarpur in A.B.P. No.759 of 2011 on 1.6.2011 as also the fact

that the case arises out of a complaint and the offence is triable by a

Magistrate coupled with the submissions made on behalf of the

petitioner that the complainant’s daughter has already married to

someone else and relationship of husband and wife is no longer

existing, let the petitioner, namely, Md. Moinuddin in the event of

his arrest or surrender before the court below within a period of four

weeks from the date of communication of the order, be released on

bail on furnishing bail bonds of Rs.5,000/- (five thousand) with two

sureties of the like amount each to the satisfaction of Sri Ranjit

Kumar, J.M., 1st Class, Muzaffarpur in connection with Complaint

Case No. 1768 of 2005.

     Md.S                                  ( Ashwani Kumar Singh, J.)