IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.30945 of 2010
MD.RIYAJUDDIN,
son of Late Ghoghay Miyan, resident
of Village-Lattipur, P.S. Bihpur,
District-Bhagalpur.
----Petitioner
Versus
STATE OF BIHAR.
-----------
2. 11.10.2010 Heard the learned counsel for the petitioner
and the State.
The petitioner is apprehending his arrest in
Complaint Case No.58C/2009 for the alleged offences
registered under sections 498A and 406 of the Indian
Penal Code and section 3/4 of the Dowry Prohibition Act.
However, cognizance has been taken under section
323/406 of the Indian Penal Code.
It is submitted that the complaint has been
filed for ulterior purposes. However, no cognizance has
been taken under section 498A of the Indian Penal Code.
There is no allegation of breach of trust.
Considering the facts and circumstances of the
case, let the petitioner above named, in the event of his
arrest or surrender in connection with Complaint Case
No58(c)/2009 within a period of six weeks from today, be
enlarged on bail on furnishing bail bond of Rs.10,000/-
-2-
(Ten thousand) with two sureties of the like amount each
to the satisfaction of the Sub-Divisional Judicial
Magistrate, Khagaria, in connection with the aforesaid
case, on the conditions mentioned in sub-section (2) of
section 438 of the Code of Criminal Procedure.
PNM (Shailesh Kumar Sinha, J.)