High Court Patna High Court - Orders

Md.Shakil vs State Of Bihar on 21 July, 2010

Patna High Court – Orders
Md.Shakil vs State Of Bihar on 21 July, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.22378 of 2010
                                            MD.SHAKIL
                           S/o Md Manna resident of village & P.S. Minapur
                             Dist. Muzaffarpur                    Petitioner
                                                Versus
                         STATE OF BIHAR                            Opp. Party
                                              -----------

02/ 21.07.2010 Heard learned counsel for the petitioner and the State.

The petitioner being husband is apprehending his arrest

in a complaint case in which cognizance has been taken under section

498A of the Indian Penal Code and 4 of the D.P. Act.

Counsels for the petitioner and complainant on instruction

submit that both sides are ready to resume conjugal life.

Learned counsel for the petitioner submits that petitioner’s

mother-in-law interfered in the family life of the petitioner which

created a ridge between the parties. However, learned counsel for the

complainant expresses apprehension due to earlier cruelty inflicted by

the petitioner.

Considering the aforesaid submissions, let the petitioner in

the event of arrest/ surrender within twelve weeks from today be

released on bail in connection with Complaint Case no. C- 546 of

2009 on furnishing bail bond of Rs 10,000-/ with two sureties of the

like amount each to the satisfaction of the Sub divisional Judicial

Magistrate, East Muzaffarpur subject to the condition as laid down

under section 438(2) of the Code of Criminal Procedure.

It is made clear that if any cruelty is inflicted henceforth by

the petitioner then the complainant will be at liberty to file

cancellation of bail of the petitioner.

      shahid                                                    (Dinesh Kumar Singh,J))