IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24302 of 2008
NEERAJ KUMAR JHA @ NEERAJ KUMAR
Versus
STATE OF BIHAR
-----------
2 7.7.2008. This is strange that inspite of recording the finding that the
parties have compromised their dispute and also that the informant is
residing with her family and also that she is now not willing to pursue
the case registered for offence under Section 498A of the Indian Penal
Code the Session Judge has rejected the prayer for anticipatory bail of
the petitioner who is husband of the informant. Rejecting application
for anticipatory bail for the sake of rejection is not good for the
judiciary and court below should consider the prayer for anticipatory
bail only when there is reason for that.
Considering the facts and circumstances of the case prayer
for anticipatory bail is allowed. The petitioner namely Niraj Kumar
Jha alias Neeraj Kumar is directed to surrender before the C.J.M.
Darbhanga within four weeks from today and on his so surrendering
he shall be enlarged on bail on his furnishing bail bond of Rs.10,000/-
(Ten thousand) with two sureties of the like amount each to the
satisfaction of C.J.M.Darbhanga in connection with Laheria Sarai
P.S.Case no.65 of 2006 subject to the condition as laid down under
Section 438(2) Cr.P.C.
(Mridula Mishra, J)
Sss/-