IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20464 of 2010
GORAKH SINGH
Versus
STATE OF BIHAR & ANR
-----------
03/ 27.10.2010 Heard learned counsel for the petitioner Gorakh Singh who
is apprehending his arrest in Complaint Case no. 649 of 2009 for the
offence punishable under sections 498A and 497 IPC and also heard
learned counsel appearing for the State.
It would appear from the record that in spite of service of
notice, complainant did not appear. Furthermore, I find that marriage
of the petitioner has taken place 35 years ago with the complainant but
on account of so called illicit relation of the petitioner with his
daughter-in-law, he not only assaulted the complainant but he ousted
her from her matrimonial home.
Considering the aforesaid facts and circumstances as well as
submissions of the parties, this anticipatory bail is allowed and it is
ordered that the petitioner(Gorakh Singh ) in the event of arrest/
surrender within 30 days from the date of communication of the order
be released on bail in connection with Complaint Case no. 649 of
2009 on furnishing bail bond of Rs 10,000-/ with two sureties of the
like amount each to the satisfaction of the SDJM, Bhabua subject to
condition as laid down under section 438(2) of the Cr. P.C.
shahid (Hemant Kumar Srivastava,J))