IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.32597 of 2011
======================================================
1. Harendra Prasad S/O Sheojee Prasad Resident Of Village – Dakhin Tola
Siwan , Police Station – Siwan (Town) , District – Siwan.
…. …. Petitioner/s
Versus
1. The State Of Bihar
…. …. Opposite Party/s
======================================================
2 24-10-2011 Heard the parties.
Considering the submission that the present case under
section 498A of the IPC against the petitioner, husband of the
complainant and some others has been filed after more than three
months of filing of divorce case by the petitioner and that there is
no specific allegation for an occurrence which took place two
years prior to the lodging of the complaint, the prayer for
anticipatory bail is allowed.
In the event of arrest or surrender within six weeks,
petitioner, Harendra Prasad, shall be enlarged on bail on furnishing
bail bond of Rs.7000/- with two sureties of the like amount each to
the satisfaction of SDJM, Saran in Complaint Case No.1143/09
(Tr.No.2615/10), subject to conditions laid down under Section
438 (2) of Cr.P.C.
(Shiva Kirti Singh, J)
sk