High Court Patna High Court - Orders

Chitranjan Sharma vs State Of Bihar on 10 November, 2010

Patna High Court – Orders
Chitranjan Sharma vs State Of Bihar on 10 November, 2010
          IN THE HIGH COURT OF JUDICATURE AT PATNA
                     Cr.Misc. No.38485 of 2010
            CHITRANJAN SHARMA S/O NAWAL SHARMA
                  @ NAWAL KISHORE SHARMA
                               Versus
                        STATE OF BIHAR
                              -----------

2. 10.11.2010 Heard learned Counsel for the petitioner

and the State.

The petitioner seeks bail in a case

instituted for the offence under Section 498-A of the

Indian Penal Code.

Considering that the petitioner is in

custody since 30.8.2010, 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 or any other surety to be fixed

by the court concerned to the satisfaction of learned

Chief Judicial Magistrate, Jehanabad in connection

with Hullasganj P.S. Case No. 36/2010, subject to

the conditions, (i) That one of the bailor 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 undertake to

furnish information to the Court about any change
2

in address of the petitioner, (ii) The petitioner

volunteers to deposit Rs. 500/- (Five Hundred

Rupees) per month in the court below firstly within

15 days of release from jail custody and

subsequently by 15th every month which the wife of

the petitioner will be at liberty to withdraw without

prejudice the right of the parties. The court below

shall inform the wife of the petitioner about the

present order.

The matter is referred to the Patna High

Court Mediation Center since there may be some

settlement of the dispute.

Fahad.                              ( Anjana Prakash, J. )