IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.34991 of 2011
Ajay Paswan S/O Sri Bachan Paswan R/O Vill. - Dowal, P.S.
Goh, Distt. - Aurangabad
Versus
The State Of Bihar
-------------------------
02. 25.10.2011 Heard learned counsel appearing on
behalf of the petitioner and the learned
counsel appearing on behalf of the State.
The petitioner is apprehending his
arrest in connection with Goh P.S. Case No.98
of 2010 for offence punishable under
sections498A/34 of the Indian Penal Code and
Sections 3/4 of the Dowry Prohibition Act.
The case was instituted by the wife
setting out allegations of harassment and
physical discomfort at the hands of the
petitioner who happens to be the husband.
Learned counsel for the petitioner,
with reference to the allegation as set out
in the F.I.R., submits that the same are
general in nature and no specific incidence
has been set out therein. He further submits
that the wife subsequently expired by reason
of a liver disease and certificate whereof
is placed at Annexure-2 of the application.
Considering the circumstances and
2
submissions of the learned counsel, let the
petitioner Ajay Paswan, in the event of his
arrest or surrender within a period of four
weeks from the date of receipt of the
certified copy of this order, be released on
bail on furnishing bail bond of Rs.10,000/-
(ten thousand) with two sureties of the like
amount each to the satisfaction of the
learned Sub Divisional Judicial Magistrate,
Daudnagar, Aurangabad in connection with Goh
P.S. Case No. 98 of 2010, subject to the
condition as laid down under section 438(2)
of the Code of Criminal Procedure.
(Jyoti Saran, J.)
S.Sb/-