IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.33069 of 2011
Priya Ranjan Singh, Son of Birendra Narain Singh, resident of Village
Kawalpura, P.S. Masharak, District Saran.
-------Petitioner
Versus
The State Of Bihar
-----Opposite Party
------------
02/- 20/10/2011 Heard learned counsel for the petitioner and
learned Additional Public Prosecutor for the State.
The petitioner apprehending his arrest in
connection with a case registered for the offence
punishable under Sections 342, 323, 498(A), 307 and
326 of the Indian Penal Code and ¾ of the Dowry
Prohibition Act, is one of the named accused in this case
being husband of the informant.
Submission is that the parties have already
resolved the controversy and ultimately relationship has
also been dissolved and the informant has also re-
married with another person. Taking into consideration
all such aspect and two other co-accused have already
been granted the privilege by a Bench of this Court vide
order dated 25.03.2011 passed in Cr. Misc. No.
5069/2011.
In view of the above, in the event of his
arrest/surrender before the court below within four
weeks, let the above named petitioner be enlarged on bail
on furnishing bail-bond of Rs. 10,000/- (ten thousand
only) with two sureties of the like amount each to the
satisfaction of Chief Judicial Magistrate, Saran at
Chapra, in connection with Masarakh P.S. Case No. 10
of 2005, subject to condition laid down under Section
438(2) of the Criminal Procedure Code with additional
condition to remain physically present before the court
below till disposal of the case, in case of failure on two
consecutive dates, without giving any reasonable
explanation, the liberty granted shall be deemed to be
cancelled.
( Akhilesh Chandra, J.)
Praveen/-