IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.39949 of 2010
REYAZ AHMAD .
Versus
STATE OF BIHAR & ANR .
-----------
02/ 08-Nov-2010 Heard learned counsel for the petitioner and learned
counsel for the State.
The allegations in the FIR are not only confined to
offence under Section 498A but to other Sections of the IPC also.
They show some high handed actions by the petitioner who is
husband of the informant.
In the facts of the case, prayer for anticipatory bail is
rejected. This order shall not prejudice the case of the petitioner
if he surrenders and seeks regular bail.
In case, petitioner surrenders within ten weeks and
satisfies the court below that there has been compromise between
him and his wife, in that event, he shall be enlarged on bail on
the date of surrender itself .
For the period of ten weeks, no coercive action shall be
taken against the petitioner, REYAZ AHMAD in Ramnagar P.S
Case No.138/2010 pending in the court of ACJM, Bagaha, West
Champaran.
( Shiva Kirti Singh, J.)
perwez