High Court Patna High Court - Orders

Waris Khan & Anr. vs The State Of Bihar & Anr. on 29 July, 2011

Patna High Court – Orders
Waris Khan & Anr. vs The State Of Bihar & Anr. on 29 July, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.25121 of 2011
                          1.Waris Khan son of late Mahboob Khan
                          2.Roshan Jahan wife of Md. Waris Khan
                             Both resident of village-Bhansia, P.S.-
                            Mahalgaon, District- Araria.
                                                  Versus

                           1.The State of Bihar
                           2.Bibi Tarnum D/o Nasim Khan wife of
                            Munna Khan, resident of village-
                            Hariharpur, P.S.-Chhatapur, Dist.-Supaul
                                             -----------

2. 29.7.2011. Heard learned counsel for petitioners and learned

counsel for the State.

It is submitted that the marriage in question took place

on 12.5.2003. The allegation is that the complainant was driven out

from the matrimonial house on 25.12.2009 whereas the complaint

has been lodged on 7.1.2010. It is also submitted that the

complainant is blessed with two children and the present case is of

matrimonial discord and incompatibility. The petitioners are father-

in-law and mother-in-law of the complainant.

Taking into consideration the aforesaid facts, let the

petitioner, namely, 1.Waris Khan and 2.Roshan Jahan in the event of

their arrest or surrender before the court below within a period of

four weeks from the date of receipt/communication of the order be

released on bail on furnishing bail bonds of Rs.5,000/- (five

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

satisfaction of S.D.J.M., Supaul in Complaint Case No.20C of 2010

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

Code of Criminal Procedure.

Md.S.                                         ( Ashwani Kumar Singh, J.)
 2