High Court Patna High Court - Orders

Sanjay Singh vs State Of Bihar on 14 July, 2008

Patna High Court – Orders
Sanjay Singh vs State Of Bihar on 14 July, 2008
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.15768 of 2008
                                       SANJAY SINGH
                                             Versus
                                      STATE OF BIHAR
                                           -----------

3 14.7.2008. Heard counsel for the petitioner and the State.

Petitioner is husband of the complainant who has filed

complaint petition alleging offence under sections 323.494 and 498A

of the Indian Penal Code.

Counsel for the petitioner submits that allegations are

imaginary as the petitioner has never demanded any dowry nor

tortured her. The petitioner is residing at Aurangabad in Maharastra

in connection with his job. So far the offence under section 494 of the

Indian Penal Code is concerned it is pulpably false.

Considering this fact prayer for anticipatory bail is allowed.

The petitioner namely Sanjay Singh is directed to surrender before

the S.D.J.M.Siwan within four weeks from today and on his so

surrendering he shall be enlarged on bail on his furnishing bail bond

of Rs.10,000/- (Ten thousand) with two sureties of the like amount

each to the satisfaction of S.D.J.M.Siwan in connection with

Complaint case no.1698 of 2007 subject to the condition as laid down

under Section 438(2) Cr.P.C.

(Mridula Mishra, J)
Sss/-