High Court Patna High Court - Orders

Sk. Samsul @ Samsul Haque & Ors. vs The State Of Bihar & Anr. on 21 November, 2011

Patna High Court – Orders
Sk. Samsul @ Samsul Haque & Ors. vs The State Of Bihar & Anr. on 21 November, 2011
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr. Misc. No.32078 of 2011
          1. Sk. Samsul @ Samsul Haque son of Fazlur Rahman,
          2. Nazmun Khatoon wife of Sk. Samsul @ Samsul Haque,
          3. Sk. Saheb son of Sk. Samsul @ Samsul Haque,
          4. Sk. Imteyaz son of Sk. Samsul @ Samsul Haque,
          5. Sk. Istekhar son of Sk. Samsul @ Samsul Haque,
          6. Misrun Nessa wife of Sk. Saheb,
          7. Saleya Khatoon wife of Sk. Istekhar,
          8. Shahnaz Khatoon wife of Sk. Imteyaz &
          9. Sk. Faiyaz son of Sk. Samsul Haque                ...Petitioners
                                        Versus
            The State Of Bihar & Anr.                       ...Opposite Parties
                                       -----------

2/ 21.11.2011 Heard learned counsel for the petitioners and the State.

The petitioners seek anticipatory bail in a case instituted

for the offence under sections 323, 498-A of the Indian Penal Code

and section ¾ of the Dowry Prohibition Act.

It has been submitted that now parties have

compromised between themselves and the complainant is ready to

appear before the Court below and make such statement.

In view of such, in the event of surrender of the

petitioners, named above, within four weeks from the date of receipt

of a copy of this order in connection with Complaint Case No.661-C

of 2010, they shall be released on anticipatory bail provisionally for

a period of three months from the date of receipt/production of a

copy of this order on furnishing bail bond of Rs.5,000/-(five

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

satisfaction of the Sub-Divisional Judicial Magistrate, Bettiah, West

Champaran, subject to conditions as laid down under section 438 (2)

Cr. P.C., and (i) That one of the bailors will be a close relative of the

petitioners, who will give an affidavit giving genealogy as to how he
2

is related with the petitioners. The bailors will undertake to furnish

information to the court about any change in the address of the

petitioners, (ii) That the petitioners will be well represented on each

date and if they fail to do so on two consecutive dates, their bail will

be liable to be cancelled.

During the period of provisional bail, the complainant

shall appear before the Court below and give appropriate statement.

If she supports the factum of compromise, the petitioners’

provisional bail shall be confirmed.

The Court below will also consider dropping the

proceeding after the statement of the complainant in accordance

with law.

JA/-                                           (Anjana Prakash,J.)