High Court Patna High Court - Orders

Sk.Sahabuudin @ Md.Shahabuddin @ … vs State Of Bihar on 11 July, 2008

Patna High Court – Orders
Sk.Sahabuudin @ Md.Shahabuddin @ … vs State Of Bihar on 11 July, 2008
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.24065 of 2008
          SK.SAHABUUDIN @ MD.SHAHABUDDIN @ SHAHBUDDIN & ANR
                                          Versus
                                   STATE OF BIHAR
                                        -----------
2    11.7.2008                 Heard.

                               Apprehending        their     arrest   in     Complaint      Case

No.2697C/2007,registerted under Section 498A IPC the petitioners, namely,

Sk.Sahabuddin @ Md.Shahabuddin @ Shahabuddin and Bibi Mehjabi @ Bibi

Nehjabi, who have been refused anticipatory bail by the learned First

Additional Sessions Judge, Araria, in ABPNo.115/2008, have filed this

anticipatory bail petition before this Court.

Petitioners are Bhaisur and Gotni of the complainant.

Separate anticipatory bail petition of the husband is pending.

Distinguishing their case from that of the husband of the

complainant, prayer for anticipatory bail of the petitioners is allowed. In the

event of their arrest/surrender, the petitioners named above shall 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 SDJM,Araria, in

connection with Complaint Case No.2697C/2007, subject to the conditions as

laid down under Section 438(2)Cr.P.C.

    SKBOSE                                                       (Subash Chandra Jha)