High Court Patna High Court - Orders

Md. Tauqueer @ Tauqueer vs The State Of Bihar on 8 July, 2011

Patna High Court – Orders
Md. Tauqueer @ Tauqueer vs The State Of Bihar on 8 July, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.21648 of 2011
                    Md. Tauqueer @ Tauqueer son of late Md. Tabarak
                    Resident of village-Bisharia Jannatpur, P.S.-Bhargama,
                    District- Araria
                                             Versus
                                        The State of Bihar
                                             -----------

2. 8.7.2011. Heard learned counsel for the petitioner and learned

counsel for the State.

Apprehending his arrest in connection with Complaint

Case No.03 of 2010 registered for the offence under section 498A of

the Indian Penal Code, the petitioner has prayed for grant of bail.

In a case arising out of a complaint allegation has been

made that as the complainant failed to deliver a child she was

subjected to cruelty and the husband has married another lady.

Further allegation is that the complainant was ousted from her

matrimonial house on 25.12.2009.

Learned counsel for the petitioner submits that it is true

that marriage took place nearly six years back and the couple was

not blessed with any child, only thereafter the petitioner has married

again with another lady which is permissible under Mohammedan

Law. Learned counsel for the petitioner further submits that it is

false to allege that the complainant was ever subjected to cruelty and

the petitioner is ready to keep the complainant as his wife with

dignity and honour.

Taking into consideration the aforesaid submissions

made on behalf of the petitioner, let the petitioner, namely, Md.

Tauqueer @ Tauqueer in the event of his arrest or surrender before

the court below within a period of four weeks from the date of
2

communication of the order, be released on provisional bail for a

period of six months during which time the petitioner would make

endeavour to bring back his wife and keep her with dignity and

honour on furnishing bail bonds of Rs.5,000/- (five thousand) with

two sureties of the like amount each to the satisfaction of S.D.J.M.,

Araria in connection with Complaint Case No.03 of 2010.

It is made clear that if the petitioner would be able to

satisfy the court below after expiry of six months that the

complainant is being kept with dignity and honour and not subjected

to any cruelty or the complainant herself has deserted the petitioner,

the provisional bail so granted shall be confirmed by the court

below. In case the petitioner fails to satisfy the court in this regard

on expiry of six months, the petitioner would seek regular bail

which would be considered on its own merit without being

influenced in any manner by the order passed in this case.

Md.S.                             ( Ashwani Kumar Singh, J.)