IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.4323 of 2011
AWADHESH YADAV @ AWADHESH KUMAR YADAV, SON OF
RAJESHWAR YADAV, RESIDENT OF VILLAGE- BANMA
ITHARI, P.S.- SALKHUA, DISTRICT- SAHARSA.
------------- PETITIONER
Versus
THE STATE OF BIHAR
-----------
2 04.03.2011 Heard learned counsels for the petitioner and
the State.
The petitioner being the husband of the
informant is apprehending his arrest in a complaint
case in which cognizance has been taken under Section
498A of the Indian Penal Code and Section 3/4 of the
Dowry Prohibition Act.
It appears that the petitioner had filed the
restitution case for resuming the conjugal life thereafter
the present case has been filed.
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
2
satisfaction of the learned S.D.J.M., Saharsa in
connection with Complaint Case No. 1340C /2009,
subject to the conditions as laid down under Section
438(2) Cr.P.C.
(Dinesh Kumar Singh, J.)
Amrendra/-