High Court Patna High Court - Orders

Naresh Prasad Choudhary @ Naresh … vs The State Of Bihar & Anr on 19 October, 2011

Patna High Court – Orders
Naresh Prasad Choudhary @ Naresh … vs The State Of Bihar & Anr on 19 October, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Criminal Miscellaneous No.35313 of 2011
                          Naresh Prasad Choudhary @ Naresh Choudhary
                                                Versus
                                   The State Of Bihar & Anr
                                   ----------------------------------

02. 19.10.2011 The petitioner being father of the husband is

apprehending his arrest in a case registered under Sections

498A, 341 & 323 of the I.P.C.

It is alleged that the husband earlier lodged

restitution case and thereafter divorce case and then a case

under Section 498A of the I.P.C. was lodged, in which the

petitioner is on bail then the present case has been lodged.

Considering the relationship of the petitioner

with the informant and grant of bail in the earlier case, let

the petitioner above named, in the event of his arrest or

surrender before the Court-below within a period of 12

weeks from today, be released on anticipatory bail on

furnishing bail bond of Rs. 10,000/- (ten thousand) with

two sureties of the like amount each to the satisfaction of

Chief Judicial Magistrate, Buxar in connection with Buxar

(Muffasil) P.S. Case No. 159 of 2011 subject to condition

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

( Dinesh Kumar Singh, J.)
Mkr.