High Court Patna High Court - Orders

Md. Nazimuddin vs The State Of Bihar on 26 March, 2011

Patna High Court – Orders
Md. Nazimuddin vs The State Of Bihar on 26 March, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Cr.Misc. No.44466 of 2010
                  MD. NAZIMUDDIN, son of Sk. Balal, resident of village - Balbat, P S -
                         Araria (Tarawari), District - Araria
                                                   Versus
                                       THE STATE OF BIHAR
                                                -----------

02. 26.3.2011 Petitioner is apprehending arrest under section 498A

of the Indian Penal Code in Complaint Case No.167-C of 2009.

Looking at the narration in the complaint which is yet to be

tried and the charges established, the Court is inclined to give

him benefit of doubt at this stage.

Let the petitioner Md. Nazimuddin, in the event of

arrest or surrender within four weeks from today, be enlarged

on bail on furnishing bail bond of Rs.15,000/- (fifteen thousand)

with two sureties of the like amount each to the satisfaction of

the S D J M, Araria in connection with Complaint Case No.167-

C of 2009, subject to the conditions as laid down under section

438(2) of the Code of Criminal Procedure. One of the surety will

be executed by a close blood relation. Petitioner will co-

operate in the trial.

It is, however, observed that efforts shall be made

by the court below to explore the possibility of getting the

differences between the parties reconciled if possible.

rkp                                                         ( Ajay Kumar Tripathi, J.)