IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.15233 of 2011
Sambhola Yadav
Versus
The State Of Bihar
----------------------------------
04. 19.09.2011 In pursuance to the order dated 17.05.2011
the petitioner is present, however learned counsel for
the O.P. No. 2 files power on behalf of O.P. No. 2.
Petitioner is facing prosecution in a case
registered under Sections 498A, 504 of the I.P.C. and
Section ¾ of the Dowry Prohibition Act.
Petitioner is ready to keep O.P. No. 2 as wife
with full dignity and honour. The offer of the petitioner
is acceptable to the counsel for the O.P. No. 2.
In the circumstance, let the petitioner and
O.P. No. 2 appear before learned Court below on 26th of
September, 2011, when the petitioner will take the O.P.
No. 2 to her matrimonial house to keep her as wife with
full dignity and honour.
Considering the aforesaid facts, let the
petitioner namely Sambhola Yadav, in the event of his
arrest or surrender before the Court below within a
period of 12 weeks from today, be released on
provisional anticipatory bail for six months, 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, Jamui in connection with
Jhajha P.S. Case No. 163 of 2010.
The provisional anticipatory bail of the
petitioner will be confirmed by learned Court below on
substantial restoration of matrimonial harmony
between the parties, or if the O.P. No. 2 refuses to
reside with the petitioner.
(Dinesh Kumar Singh, J)
Shageer