High Court Patna High Court - Orders

Md. Qismat vs The State Of Bihar & Anr. on 21 October, 2011

Patna High Court – Orders
Md. Qismat vs The State Of Bihar & Anr. on 21 October, 2011
                          IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Criminal Miscellaneous No.31903 of 2011
                   Md. Qismat, son of Late Md. Shabbir, resident of village - Sograha, P.S. -
                   Barauni, District - Begusarai.
                                                                            -------- Petitioner.
                                                    Versus
                   1.     The State of Bihar
                   2.     Noor Jahan, wife of Md. Qismat, D/o - Md. Mukhtar, resident of
                          village - Chhat Sandapur, P.S. - Sahebpur Kamal, District -
                          Begusarai.
                                                                   --------Opposite Parties.
                                                   ******

03. 21.10.2011 Heard learned counsel for the petitioner, learned counsel

for the complainant and learned Additional Public Prosecutor for the

State.

The petitioner apprehends his arrest in connection with

Complaint Case No. 2006(C)/2009 for offences under Sections

498(A)/406/307/504 of the Indian Penal Code and 3/4 of the Dowry

Prohibition Act.

Submission is that petitioner is ready and willing to resume

and continue matrimonial relationship with the complainant who is his

one and only wife. Learned counsel representing complainant submits

that she is also ready to resume family life.

Considering the facts and circumstances of the case, in the

event of parties filing joint petition of compromise or the petitioner

filing an application before the court below stating such intention, in

the event of his arrest or surrender within a period of four weeks, let

the above-named petitioner be enlarged on bail on furnishing bail bond

of sum of Rs. 10,000/- (ten thousand only) with two sureties of the like

amount each to the satisfaction of Sub-Divisional Judicial Magistrate,

Begusarai, in connection with Complaint Case No. 2006(C)/2009,
subject to condition under section 438(2) of the Code of Criminal

Procedure, and additional condition to attend the court regularly till

disposal of the case, in the event of failure on two consecutive dates,

without any reasonable explanation, the privilege granted shall be

deemed to be cancelled, further additional condition in case of filing

individual petition on behalf of the petitioner the court below on

getting positive response from the complainant or on filing joint

petition of compromise permit the parties to reside at their place of

choice and report personally on the date fixed for the purpose and only

after being satisfied of their conduct for a reasonable period court

below shall pass appropriate order in accordance with law.

( Akhilesh Chandra, J.)
Rajeev/-