IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.10498 of 2011
RAJESH SHRIVASTAVA SON OF SRI SADANLAL SRIVASTAVA.
Versus
THE STATE OF BIHAR
-----------
2 21.04.2011 Heard learned counsels for the petitioner and
the State.
The petitioner being the husband is
apprehending his arrest in a complaint case in which
cognizance has been taken under Sections 498A and
406 of the Indian Penal Code and Section 4 of Dowry
Prohibition Act.
It is submitted by learned counsel for the
petitioner that the marriage was performed in the year
2006 when the divorce case was filed in the year 2008
and four months thereafter, the present complaint has
been filed.
The petitioner is ready to pay Rs. 1,000/- per
month to the complainant from May, 2001 by second
week of every month by depositing the same in the
account of the complainant.
The petitioner will supply the copy of this
order to the complainant when the complainant will
2
supply the bank account number to the petitioner
within a period of two weeks.
Considering the aforesaid facts, let the above
named petitioner, be released on anticipatory bail, in
the event of his arrest or surrender before the learned
Court below within a period of 12 weeks from today,
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, Gaya in connection with Complaint Case
No. 1558/2008, subject to the conditions as laid down
under Section 438(2) Cr.P.C.
(Dinesh Kumar Singh, J.)
Amrendra/-