High Court Patna High Court - Orders

Vijay Shankar Gupta @ Vijay Sahu vs State Of Bihar on 16 June, 2010

Patna High Court – Orders
Vijay Shankar Gupta @ Vijay Sahu vs State Of Bihar on 16 June, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.19655 of 2010
              Vijay Shankar Gupta @ Vijay Sah @ Vijay Sahu @ Vijay Shankar Sahu
                                               Versus
                                        STATE OF BIHAR
                                             -----------

02/ 16.06.2010 Heard learned counsel appearing on behalf of the petitioner

and learned counsel appearing on behalf of the State.

The petitioner is in custody in connection with Sessions

Trial No. 119 of 2010 arising out of Complaint. Case No. 338(C) of

2004 for offences punishable under Sections 304(B) and 201 of the

Indian Penal Code and Sections ¾ of the Dowry Prohibition Act.

The petitioner is the father-in-law.

Learned counsel for the petitioner submits that though the

petitioner and other co-accused are resident of Gazipur in the State of

Uttar Pradesh but the case has been instituted by way of a Complaint

Case in Buxar in the State of Bihar. In addition thereto, learned

counsel further submits that there is no specific allegation against the

petitioner in the statement of complaint.

Having regard to the submissions aforesaid, let the

petitioner Vijay Shankar Gupta @ Vijay Sah @ Vijay Sahu @ Vijay

Shankar Sahu be released on bail on furnishing bail bond of Rs.

10,000/- (rupees ten thousand) with two sureties of the like amount

each to the satisfaction of Additional Sessions Judge, F.T.C. Ist, Buxar

in connection with Sessions Trial No. 119 of 2010 arising out of

Complaint. Case No. 338(C) of 2004 subject to the condition that the

petitioner would be attending the trial of the case on each and every
-2-

date fixed and the failure on his part to attend the trial on two

consecutive dates without any reasonable explanation to the

satisfaction of the trial court would confer liberty upon the court

concerned to initiate proceedings for cancellation of his bail bonds and

for taking him into custody.

S.Sb/-                                             (Jyoti Saran, J.)