High Court Patna High Court - Orders

Gulshan Saluja vs State Of Bihar on 18 November, 2010

Patna High Court – Orders
Gulshan Saluja vs State Of Bihar on 18 November, 2010
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Cr.Misc. No.34739 of 2010
                                         GULSHAN SALUJA
                                                 Versus
                                          STATE OF BIHAR
                                               -----------

3 18.11.2010. Heard learned counsel for the parties.

The petitioner has been made accused in a case under

section 498A of the I.P.C.

The petitioner submits that he is second husband of the

informant and allegation of assaulting her at her parental house by

putting wire of mobile phone charger around her neck does not

sound convincing. Marriage took place in 1994 and he is in

custody for over five months.

Counsel appearing for the informant opposes the

prayer for bail.

In the facts and circumstances of the case, let the

petitioner as above be released on bail on furnishing bail bond of

Rs.5,000/- (five thousand) with two sureties of the like amount

each to the satisfaction of the Chief Judicial Magistrate, Purnea in

K.Hat Police Station Case No. 213 of 2010.

Petitioner would not absent physically for more than

two consecutive dates at a stretch, till two witnesses are examined

in trial, otherwise his bail bond would be cancelled and he would

be taken into custody.

Shashi.                                          (Samarendra Pratap Singh, J.)