High Court Patna High Court - Orders

Ganesh Mahto vs The State Of Bihar on 18 April, 2011

Patna High Court – Orders
Ganesh Mahto vs The State Of Bihar on 18 April, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.9429 of 2011
                  GANESH MAHTO SON OF BHUNESHWAR MAHTO.
                                          Versus
                               THE STATE OF BIHAR
                                        -----------

2 18.04.2011 Heard learned counsels for the petitioner and

the State.

The petitioner being the husband is

apprehending his arrest in a complaint case in which

cognizance has been taken under Section 498A of the

Indian Penal Code.

Though, there is accusation of demand of

dowry and torture, but, it is submitted by learned

counsel for the petitioner that the complainant has

performed second marriage and there is an issue from

second husband also.

Considering the aforesaid facts, let the above

named petitioner, be released on anticipatory bail, in

the event of his arrest or surrender before the learned

Court below within a period of 12 weeks from today,

on furnishing bail bond of Rs. 10,000/- (ten thousand)

with two sureties of the like amount each to the

satisfaction of the learned Judicial Magistrate 1st Class,
2

Jamui in connection with Complaint Case No.

224C/2004, subject to the conditions as laid down

under Section 438(2) Cr.P.C.

The complainant will be at liberty to file an

application for cancellation of the bail of the petitioner,

if the aforesaid contentions of the petitioner are found

to be false.

(Dinesh Kumar Singh, J.)
Amrendra/-