High Court Patna High Court - Orders

Amritanshu Amar @ Kakku vs State Of Bihar on 26 March, 2011

Patna High Court – Orders
Amritanshu Amar @ Kakku vs State Of Bihar on 26 March, 2011
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Cr.Misc. No.41776 of 2010
                       AMRITANSHU AMAR @ KAKKU .
                                   Versus
                            STATE OF BIHAR .
                                  -----------

02. 26.03.2011 Heard learned counsel for the petitioner and for

the complainant.

The submission on behalf of the petitioner/brother-

in-law under Sections 498A and 406 of the Indian Penal

Code, is the grant of anticipatory bail to the husband of the

alleged victim in Cr. Misc. No. 8174 of 2011, the

allegations being common.

Let the above named petitioner surrender in the

court below within a period of four weeks from today when

he shall be enlarged on anticipatory bail on furnishing bail

bond of Rs. 20,000/- (Twenty thousand) with two sureties

of the like amount each to the satisfaction of Sub-

Divisional Magistrate, Gaya in connection with Complaint

Case No. 1641 of 2008, Tr. No. 1163 of 2010, subject to

the conditions as laid down under Section 438 (2) of the

Code of Criminal Procedure.

         P.K                                        ( Navin Sinha, J.)