IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.14176 of 2010
ANIL DAS, S/o Kedar Das.
Versus
THE STATE OF BIHAR
-----------
04. 23.06.2010 Heard learned counsel for the petitioner and
the State.
The petitioner seeks bail in a case instituted
for the offences under Sections 498A and 307/34 of
the Indian Penal Code and Sections 3/4 of Dowry
Prohibition Act.
Considering that the petitioner is in custody
since 18.02.2010, 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 to the satisfaction of Chief Judicial
Magistrate, East Champaran at Motihari in
connection with Sugauli P.S. Case No. 161 of 2009 on
the condition 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 bailor will also undertake to inform the
Court if there is any change in the address of the
petitioner.
The petitioner volunteers to deposit Rupess
2
Four Hundred in the court below within 15 days of
the release from jail custody and subsequently by
15th every month which the complainant will be at
liberty to withdraw without prejudice to the rights of
the parties. The court concerned shall inform the
informant/complainant about the present order.
(Anjana Prakash, J.)
Vikash/-