IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.28619 of 2010
PRADEEP YADAV S/O LATE SUBDHI YADAV
Versus
THE STATE OF BIHAR
-----------
2. 25.8.2010 Heard learned Counsel for the petitioner, the State and
the informant.
The petitioner seeks bail in a case instituted for the
offence under Sections 498A, 379 of the Indian Penal Code and ¾
of the Dowry Prohibition Act.
Considering that the petitioner is in custody since
15.5.2010, let the petitioner above named be released on bail on
furnishing bail bond of Rs.5,000/- (Five thousand) with two sureties
of the like amount each or any other surety to be fixed by the court
concerned to the satisfaction of S.D.J.M., Saharsa in Complaint
case No.291C of 2006, subject to the conditions that one of the
bailors will be a close relative of the petitioner who will give an
affidavit giving genealogy as to how he is related with the
petitioner.
The petitioner volunteers to deposit Rs.500/- (five
hundred) per month in the court below firstly within 15 days of the
release from jail custody and subsequently by 15th every month
which the informant will be at liberty to withdraw without prejudice
the right of the parties. The court below shall inform the informant
about the present order.
Narendra/ ( Anjana Prakash, J. )