High Court Patna High Court - Orders

Dhananjay Kumar Verma vs The State Of Bihar &Amp; Anr on 28 September, 2010

Patna High Court – Orders
Dhananjay Kumar Verma vs The State Of Bihar &Amp; Anr on 28 September, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.18569 of 2009
                            DHANANJAY KUMAR VERMA
                                          Versus
                            THE STATE OF BIHAR & ANR
                                        -----------

9 28.9.2010 Heard learned counsel for the parties.

Petitioner is husband, alleged with rest

of the family members for making demand and

causing cruelty upon the informant which is

replied on the ground that she herself left the

house, deserted the husband for which he was

forced to file matrimonial case for restitution

of conjugal right earlier to this complaint

petition rather in the month of March, 2008 and

only to make the defence and justify the

desertion, this case is lodged with false

allegation justifying petitioner for

anticipatory bail.

Thus, having regard to the facts and

circumstances of the case, in the event of

arrest or surrender within one month from the

date of communication of this order, the above

named petitioner shall be released on bail on

furnishing bail bond of Rs. 10,000/-(ten

thousand) with two sureties of the like amount

each to the satisfaction of Chief Judicial
2

Magistrate, Patna in Kankarbagh P.S. Case No.

389 of 2008, subject to the condition as laid

down under section 438(2) Cr.P.C.

AI                                 ( Mandhata Singh, J.)