High Court Patna High Court - Orders

Md. Tafezul @ Tafazul Alam vs The State Of Bihar on 28 March, 2011

Patna High Court – Orders
Md. Tafezul @ Tafazul Alam vs The State Of Bihar on 28 March, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.6667 of 2011
                         MD. TAFEZUL @ TAFAZUL ALAM
                                          Versus
                               THE STATE OF BIHAR
                                        -----------

2 28.03.2011 Heard learned counsels for the petitioner

and for the State.

The petitioner being the husband is

apprehending his arrest in a complaint case, in which

cognizance has been taken under Section 498A of the

Indian Penal Code and 3/4 of the Dowry Prohibition

Act.

The petitioner is ready to keep the

complainant as wife with full dignity and honour. It is

submitted by learned counsel for the petitioner that

marriage was performed 9 years prior to lodging of the

present case. Out of wedlock there are three issues.

Considering the aforesaid facts, let the

petitioner above named be released on provisional

anticipatory bail for six months, in the event of his

arrest or surrender before the learned Court below

within a period of 12 weeks from today, on furnishing

bail bond of Rs. 10,000/- (ten thousand) with two

sureties of the like amount each to the satisfaction of

the learned Sub-Divisional Judicial Magistrate, Araria,

in connection with Complaint Case No. 2157C of 2009.
-2-

Let the learned court below issue notice to

the complainant on her appearance the petitioner will

take her back to her matrimonial house to keep her as

wife with full dignity and honour.

The provisional anticipatory bail of the

petitioner will be confirmed by the learned court below,

if the matrimonial harmony is substantially restored

within a period of six months or complainant

deliberately refuses to reside with the petitioner.

Bhardwaj                           ( Dinesh Kumar Singh,J.)