High Court Patna High Court - Orders

Reyaz Hussain @ Reyaz Ahmad vs The State Of Bihar on 13 January, 2011

Patna High Court – Orders
Reyaz Hussain @ Reyaz Ahmad vs The State Of Bihar on 13 January, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.886 of 2011
                   REYAZ HUSSAIN @ REYAZ AHMAD Son of
                   Karimullah Mian , resident of village Ahiyapur, Police
                   Station, Shahebganj , District, Muzaffarpur ...
                                                             ... Petitioner
                                           Versus
                  THE STATE OF BIHAR... .. OPPOSITE PARTY

                   For the Petitioner: Mr.Shakil Ahmed Khan, Sr. Advocate
                   For the State : Mr.U.S.P.Singh , APP
                                -----------

2 13.01.2011 Petitioner is permitted to implead the complainant

as opposite party no.2 in this application.

Heard learned counsel for the petitioner and the

State.

Petitioner apprehends his arrest in a case

registered for offences punishable under Section 498(A) of

the Indian Penal Code.

It is submitted on behalf of the petitioner that a

divorce case has been filed before an appropriate court at

Gurgaon and prior to that one informatory petition was also

filed by the brother of the petitioner alleging therein that

they are likely to be put to blackmail etc. and after those

steps taken by the petitioner, the present complaint petition

has been filed by the complainant.

In above view of the matter, let notice be issued

to the opposite party no.2 under ordinary process as well as
2

registered cover with A/D due on requisites etc. being filed

within one week, failing which this application shall stand

rejected as against her without further reference to a Bench.

Let the matter be listed on 9th of March, 2011

under the same heading.

In the meantime, let the petitioner, Reyaz Hussain

@ Reyaz Ahmad, in the event of arrest or surrender within

three weeks from today in Complaint Case No. 2005 of

2009 be released on bail provisionally till 9th of March,

2011 on furnishing bail bond of Rs. 10,000/-( rupees ten

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

satisfaction of the SDJM, West Muzaffarpur, subject to the

conditions as laid down under section 438(2) of the Code of

Criminal Procedure.

Sanjay-II                                  (Dr. Ravi Ranjan, J.)