High Court Patna High Court - Orders

Jitendra Sharma vs The State Of Bihar on 24 October, 2011

Patna High Court – Orders
Jitendra Sharma vs The State Of Bihar on 24 October, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Criminal Miscellaneous No.33766 of 2011

                       Jitendra Sharma S/O Kailash Sharma
                       R/O Vill.-Garhpura, P.S.-Garhpura, Distt.-Begusarai....Petitioner

                                            Versus
                        The State Of Bihar ..........................................Opposite party.

                                  ----------------------------------

03/ 24.10.2011 Heard learned counsel for the petitioner and learned counsel

for the state.

Petitioner is an accused for offences punishable under

sections 498A, 323, 504 and 34 of the Indian Penal Code as well as

section 4 of the Dowry Prohibition Act.

Learned counsel for the petitioner submits that the petitioner

is the husband of the complainant and has been falsely implicated due to

instigation of ill wishers although he has committed no offence, rather he

is ready and willing to keep the complainant as his legally wedded wife.

In the aforesaid facts and circumstances, this petition for

anticipatory bail is allowed. In case of surrender/arrest within fifteen days

from the date of receipt/production of a copy of this order in the court

below, the petitioner, namely Jitendra Sharma shall be released on bail on

furnishing bail bond of Rs.10,000.00(Rupees ten thousand) with two

sureties of likewise amount each to the satisfaction of Sub-Divisional

Judicial Magistrate, Begusarai in connection with Complaint Case

No.214C of 2011 subject to the conditions as laid down under section

438(2) of Code of Criminal Procedure.

      Harish                                                     (S.N. Hussain, J.)