High Court Patna High Court - Orders

Deep Narayan Panjiyar @ Vijay … vs The State Of Bihar on 18 April, 2011

Patna High Court – Orders
Deep Narayan Panjiyar @ Vijay … vs The State Of Bihar on 18 April, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.11770 of 2011
                  DEEP NARAYAN PANJIYAR @ VIJAY PANJIYAR
                                          Versus
                                THE STATE OF BIHAR
                                        -----------

2 18.04.2011 Heard learned counsels for the petitioner and the

State.

The petitioner being the husband apprehending his

arrest in a case registered under Section 498A of the Indian

Penal Code.

The accusation is of demand of dowry and torture.

Learned counsel for the petitioner submits that the

father of the petitioner had lodged a case against the

informant’s father under section 307 of the Indian Penal Code.

Earlier a case being Laheriasarai P.S. Case No. 136 of 2010

was lodged by the informant under Section 498A of I.P.C. in

which the petitioner and his father were sent to jail and during

reconciliation of the earlier case. The present case has been

lodged in order to put pressure on the father of the petitioner to

withdraw the earlier case.

Considering the aforesaid submissions, let the

petitioner namely, Deep Narayan Panjiyar @ Vijay Panjiyar, 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
2

satisfaction of Chief Judicial Magistrate, Darbhanga, in

connection with Laheriasarai P.S. Case No. 134 of 2011,

subject to the conditions as laid down under Section 438(2)

Cr.P.C.

( Dinesh Kumar Singh, J.)
Ibrar/-