IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.2600 of 2011
MD. NAUSHAD KHAN
Versus
THE STATE OF BIHAR
-----------
2. 24.02.2011. Heard learned counsels for the
petitioner and the State.
The petitioner is apprehending his
arrest in a complaint case in which
cognizance has been taken under Section 498A
of the I.P.C. and Section ¾ of the D. P.
Act.
It appears from Annexure-2 that in
Matrimonial Case No. 46 of 2009 filed by the
petitoner, an ex-parte decree of restitution
of conjugal rights has been passed.
Considering the aforesaid facts, let
the petitioner above named be released on
bail in the event of arrest or surrender
before the learned court below within a
period of twelve weeks from today in
connection with Complaint Case No. 109 of
2008 on furnishing bail bond of Rs. 10,000/-
(Ten Thousand) with two sureties of the like
amount each to the satisfaction of the
learned S.D.J.M., Samastipur, subject to the
conditions as laid down under Section 438(2)
of Cr. P. C.
2
If the complainant expresses her
willingness to resume the conjugal life then
the learned court below will issue notice to
the petitioner who will take back the
complainant to her matrimonial house and
keep the complainant with full dignity and
honour.
U. K. ( Dinesh Kumar Singh, J)