IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.43461 of 2009
NOOR MOHAMMAD SON OF LATE SHAH MOHAMMAD @ NANHAK MIAN,
RESIDENT OF VILLAGE HATPOKHAR, P.S. JAGDISHPUR, DISTRICT-
BHOJPUR
Versus
1. STATE OF BIHAR
2. MD. ALI JAN SON OF MD. INDU RESIDENT OF VILLAGE
JAGDISHPUR, MOHALLA KHAPTAHA, P.S. JAGDISHPUR,
DISTRICT- BHOJPUR
-----------
5 29.03.2011 Heard learned counsels for the parties.
The offence alleged is under Sections 498A of the
Indian Penal Code and sections 3 & 4 of the Dowry Prohibition
Act.
It is submitted that on behalf of the petitioner that the
sister of the informant with whom the petitioner had married
she herself disappeared.
Learned counsel for the opposite party no.2 submits
that although the complaint was filed alleging the offence under
section 304B of the Penal Code however the police registered the
offence under section 498A of the Penal Code.
Considering the facts and circumstances of the case,
it is directed that in the event of arrest or surrender within a
period of four weeks from today, the petitioner, above named, be
released on bail on furnishing bail bond of Rs. 10,000/- (ten
thousand) each with two sureties of the like amount each to the
satisfaction of the Chief Judicial Magistrate, Bhojpur, in
connection with Jagdishpur P.S. Case No. 41 of 2009 subject to
the conditions as laid down under section 438(2) Cr. P.C.
Manish/- ( Shailesh Kumar Sinha,J.)