High Court Patna High Court - Orders

Nashima Akhtar vs The State Of Bihar on 14 November, 2011

Patna High Court – Orders
Nashima Akhtar vs The State Of Bihar on 14 November, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Criminal Miscellaneous No.36173 of 2011
                      Nashima Akhtar, D/o Md. Jamaluddin, resident of Nariyar,
                      P.S. & District Saharsa.
                                                                         -------Petitioner
                                                 Versus
                      The State Of Bihar
                                                                   -----Opposite Party
                                               ------------

02/- 14/11/2011 Heard learned counsel for the petitioner and Mr.

Shyam Kumar Singh learned Additional Public Prosecutor for the

State.

The petitioner apprehending her arrest in connection

with a case registered for the offence punishable under Sections

341, 498 and 380 of the Indian Penal Code, is one of the named

accused in this case.

Taking into consideration the facts and circumstances

of the case, in the event of her arrest/surrender before the court

below within four weeks, let the above named petitioner be

enlarged on bail on furnishing bail-bond of Rs. 10,000/- (ten

thousand only) with two sureties of the like amount each to the

satisfaction of Chief Judicial Magistrate, Saharsa, in connection

with Saharsa Complaint Case No. 1719 of 2009, subject to

condition laid down under Section 438 (2) of the Code of Criminal

Procedure with additional condition to remain physically present

before the court below on each and every date at least for two

years or till disposal of the case, whichever is earlier and in case

of failure on two consecutive dates without giving any reasonable

explanation, the liberty granted shall be deemed to be cancelled.

( Akhilesh Chandra, J.)
Praveen/-