High Court Patna High Court - Orders

Md.Yunush Miyan @ Yunush Miyan … vs The State Of Bihar &Amp; Anr on 7 July, 2008

Patna High Court – Orders
Md.Yunush Miyan @ Yunush Miyan … vs The State Of Bihar &Amp; Anr on 7 July, 2008
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.19927 of 2008
                      1.MD.YUNUSH MIYAN @ YUNUSH MIYAN
                      2.RABILA KHATOON @ ROBINA KHATTON
                      3..KALIMUDDIN @ KALAMUDDIN
                                       Versus
                           THE STATE OF BIHAR & ANR
                                      -----------

3. 7.7.2008 Petitioners apprehend their arrest in complaint case No.54

of 2008, in which cognizance has been taken under Section 498A

and 379 of the Indian Penal Code and pray for grant of

anticipatory bail.

Mr.Jibendra Mishra, appearing on behalf of the petitioners

submits that according to the complainant, the marriage had

taken place 25 years earlier. He points out that in fact the victim

lady is not the wife of petitioner no.1. In this connection, he has

drawn my attention to the voter list.

State is represented by Mr.Ved Prakash, Additional Public

Prosecutor.

Having heard learned Counsel for the party and taking into

consideration the facts and circumstances of the case, I allow this

application and direct that the petitioners abovenamed, in the

event of their arrest/surrender within four weeks be released on

bail on furnishing personal bond of Rs.10,000/-(ten thousand)

each with two sureties of the like amount each to the satisfaction

of Sri P.K.Prasad, Sub Divisional Judicial Magistrate, Katihar in

Complaint case No.54 of 2008.

(Chandramauli Kr.Prasad,J.)
Narendra/
2