High Court Jharkhand High Court

Md. Samsuddin Ansari @ Samsuddin … vs State Of Jharkhand & Anr on 14 September, 2011

Jharkhand High Court
Md. Samsuddin Ansari @ Samsuddin … vs State Of Jharkhand & Anr on 14 September, 2011
            IN THE HIGH COURT OF JHARKHAND AT RANCHI

                              A.B.A. No. 2249 of 2011
                                     ------
            Md. Samsuddin Ansari @ Samsuddin Ansari   ...            ...    ...   Petitioner
                                     Versus

            1. The State of Jharkhand
            2. Nasima Khatoon                          ....   ...    ....         Opp. Parties

                                        ------

            CORAM:         HON'BLE MR. JUSTICE D.N. UPADHYAY
                                     ------
            For the Petitioner       :      Mr. R.C.P.Sah, Advocate
            For the Opp. Party       :      A.P.P.
                                            -----

02/14.09.2011

Heard learned counsel for the parties.

Petitioner is accused in a case registered under Sections 498-A/34 of the Indian

Penal Code.

This case has been lodged by the complainant alleging inter-alia that she was

subjected to torture for want of more dowry. It appears that the matter between the

spouses has been settled and they are living together.

Learned counsel for the complainant submits that the conduct of this

petitioner appears to be watched.

Learned counsel for the State opposed prayer for bail.

Since the matter has been settled, the petitioner is directed to surrender in the

Court below within a fortnight and on such surrender or in the event of his arrest the

petitioner shall be released on bail by the Court below on furnishing bail bond of Rs.

10,000/- (Ten thousand) with two sureties of the like amount each to the satisfaction

of Shri s. Pratap the learned Judicial Magistrate, 1st class Bermo at Tenughat in

connection with Complaint Case No. 365/10 subject to the conditions as laid down

under Section 438 (2) of the Cr.P.C. and the petitioner along with his wife shall appear

before the trial court on every date falling within next six months and that the court

will supervise the conduct of the petitioner.

(D.N. Upadhyay, J)

M.M.