IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.35993 of 2010
AJAY PANDEY @ AJAY KUMAR PANDEY son of Sh. Lallan Pandey
Versus
STATE OF BIHAR
-----------
2/ 29.09.2010 Heard learned counsel for the petitioner and the State.
Petitioner is an accused in a case under Sections 498(A),
406, 323 of the Indian Penal Code and Sections 3/4 of the Dowry
Prohibition Act.
Earlier the prayer for bail of the petitioner was rejected on
09.07.2010 with observation to renew his prayer for bail after two
months.
Learned counsel for the petitioner submits that for
allegation of year 2006, the instant complaint has been lodged in the
year 2008.
In the circumstances, petitioner, named above, is directed
to 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 Sub-Divisional Judicial Magistrate, Buxar in
connection with Complaint case no. 575 C of 2008, Tr. No. 1467 of
2010.
(Samarendra Pratap Singh, J.)
Anjani/