High Court Patna High Court - Orders

Paltan Prasad Yadav @ Paltan Yadav vs State Of Bihar on 3 November, 2010

Patna High Court – Orders
Paltan Prasad Yadav @ Paltan Yadav vs State Of Bihar on 3 November, 2010
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.39661 of 2010
                PALTAN PRASAD YADAV @ PALTAN YADAV
                                 Versus
                           STATE OF BIHAR
                                -----------

02. 03.11.2010 Petitioner being the husband is languishing in

custody since 09.08.2010 in a case registered under

Sections 498A, 406, 323 of the I.P.C. and Section 4 of the

Dowry Prohibition Act.

The impugned order suggests that the petitioner

was granted provisional anticipatory bail for six months. It

appears that even thereafter the matrimonial harmony

could not restore.

It is submitted by learned counsel for the

petitioner that the complainant is residing with her brother-

in-law, Lalan Yadav. The aforesaid contention also gets

reflected from the impugned order.

Without expression any opinion on the contention

of the petitioner, considering the period under custody, let

the petitioner namely Paltan Prasad Yadav @ Paltan Yadav,

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 Sub-Divisional Judicial Magistrate,

Rosera, Samastipur in connection with Complaint Case No.

566 of 2007.

( Dinesh Kumar Singh, J.)
Shageer