High Court Madhya Pradesh High Court

Dharnidhar Tiwari vs The State Of Madhya Pradesh on 3 August, 2010

Madhya Pradesh High Court
Dharnidhar Tiwari vs The State Of Madhya Pradesh on 3 August, 2010
                   M.Cr.C. No. 4563/2010
3.8.2010
     Shri B.J. Chourasiya, counsel for the applicant.
     Shri     R.   N.    Yadav,     Panel    Lawyer      for   the
respondent/State.

Heard both the parties.

Police Case Diary of Crime No.50/2010 registered
at Police Station Jabera, District Damoh for offence
punishable under Sections 498-A read with Section 34
of I.P.C is perused.

Learned counsel for the applicant submits that
applicant was enlarged on ad interim anticipatory bail
vide order dated 13.5.2010. He has not misused the
liberty granted to him and therefore, he prays for bail
of anticipatory nature.

Learned Panel Lawyer opposes the bail
application.

At present there is no ground by which a
different view can be taken. Therefore order dated
13.5.2010 is hereby confirmed. It may be deemed to
be passed under Section 438 of Cr.P.C. from today.

The applicant shall further abide by the
conditions enumerated in sub-section (2) of Section
438 of Cr.P.C.

This order shall remain in force for a period of
30 days and in the meanwhile, if the applicant so
desires, may move an application for regular bail
before the competent Court.

Certified copy as per rules.

(N.K. Gupta)
Judge
bina