High Court Patna High Court - Orders

Md. Mustaque Alam vs The State Of Bihar on 4 March, 2011

Patna High Court – Orders
Md. Mustaque Alam vs The State Of Bihar on 4 March, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.2052 of 2011
                                 MD. MUSTAQUE ALAM
                                              Versus
                                  THE STATE OF BIHAR
                                      ----------

2 04.03.2011 Heard learned counsel for the petitioner as well as learned

Addl. Public Prosecutor for the State.

Petitioner seeks his bail in connection with Complaint

Case no. 1848 of 2008 for the offence punishable under section 498A

of the IPC.

It would appear from perusal of the contents of the

complaint petition that complainant is the second wife of petitioner

and some differences took place between the parties on account of ill-

behavior of the first wife of petitioner. Moreover, the petitioner is

languishing in jail custody since 30.11.2010.

In the aforesaid circumstances , let the petitioner, Md

Mustaque Alam @ Md Mustaque be released on bail on furnishing

bail bond of Rs 10,000/- (ten thousand) with two sureties of the like

amount each to the satisfaction of the Sub divisional Judicial

Magistrate, Katihar in Complaint Case no. 1848 of 2008.

        Shahid                               (Hemant Kumar Srivastava,J.)