IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.39511 of 2010
SANJAY PASWAN, son of Kunkun Paswan
Versus
STATE OF BIHAR
-----------
2/- 26.11.2010 Heard learned counsel for the petitioner and the State.
The petitioner seeks bail in a case instituted for the
offence under Sections 498-A, 494 of the Indian Penal Code and
Section 3 and 4 of the Dowry Prohibition Act.
Considering that the petitioner is in jail custody since
01.06.2010, let the petitioner above named, be released on bail on
furnishing bail bond of Rs. 5,000/- (Five thousand) with two sureties
of the like amount each or any other surety to be fixed by the court
concerned to the satisfaction of Chief Judicial Magistrate, Munger in
Bariyapur P.S. Case No.36 of 2010, subject to the conditions, (i) That
one of the bailors will be a close relative of the petitioner, who will
give an affidavit giving genealogy as to how he is related with the
petitioner. The bailor will undertake to furnish information to the
court about any change in the address of the petitioner, and (ii) The
petitioner volunteers to deposit Rs. 400/- per month in the court
below firstly within 15 days of the release from jail custody and
subsequently by 15th every month which the wife of the petitioner will
be at liberty to withdraw without prejudice the right of the parties. The
court below shall inform the wife of the petitioner about the present
order.
( Anjana Prakash, J.)
Ashwini/-