IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.32219 of 2011
Pramod Kumar
Versus
The State Of Bihar
2. 15.10.2011. Heard learned counsels for the
petitioner and the State.
The petitioner being the younger
brother of deceased husband of the informant
is apprehending his arrest in a case
registered under Sections 376, 498(A), 323
and 34 of the Indian Penal Code.
The accusation is that the husband
of the informant died in accident in 2006
when the amount of accident claims was also
taken by this petitioner. It is alleged that
the petitioner promised to marry the
informant and on promise of same the
physical relationship was established. It is
also alleged that family members also made
such assurance but now the petitioner is
being married to some other place.
It is submitted by learned counsel
for the petitioner that the documents have
been brought on record which suggest that
all the accident claims were paid to the
informant and no medical document has been
brought on record to suggest that accusation
2
and considering the aforesaid facts other
accused persons have been granted
anticipatory bail by this Court vide Cr.
Misc. No. 24799 of 2011.
Considering the aforesaid facts, let
the petitioner, above named, be released on
bail in the event of arrest or surrender
before the learned court below within a
period of twelve weeks from today in
connection with Nawada Muffasil P.S. Case
No. 54 of 2011 on furnishing bail bond of
Rs.10,000/-(Ten Thousand) with two sureties
of the like amount each to the satisfaction
of the learned C.J.M. Nawada, subject to the
conditions as laid down under Section 438(2)
of the Code of Criminal Procedure.
U. K. ( Dinesh Kumar Singh, J)