IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.27736 of 2011
Md. Prawej Alam @ Md. Parwaj, S/O-Shabhir
Versus
The State Of Bihar
-----------
03 15.10.2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the State assisted by learned
counsel for the informant.
Petitioner is in jail custody since 30.04.2011 in a case
registered under Sections 363, 366, 376/34 of the Indian Penal Code
and ¾ of Dowry Prohibition Act.
It would appear from perusal of Annexure-2 to this
petition that prior to filing of the present case, Madhepur P.S. Case
No. 01 of 2011 was registered against the petitioner and others for the
same occurrence.
It is submitted by learned counsel for the petitioner that
in the above stated Madhepur P.S. Case No. 01 of 2011, petitioner was
released on bail by the learned Additional Chief Judicial Magistrate
and after release of the petitioner from judicial custody the informant
again brought the above stated false case.
Considering the aforesaid facts and circumstances as
well as submissions of the parties, let the petitioner be released on bail
on furnishing bail bonds of Rs. 10,000/- (Ten Thousand) with two
sureties of the like amount each to the satisfaction of Additional Chief
Judicial Magistrate, Jhanjharpur, Madhubani in connection with
Madhepur P.S. Case No. 55 of 2011.
SHAHZAD ( Hemant Kumar Srivastava, J.)