High Court Patna High Court - Orders

Om Prakash Paswan vs The State Of Bihar on 17 August, 2011

Patna High Court – Orders
Om Prakash Paswan vs The State Of Bihar on 17 August, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Cr.Misc. No.27497 of 2011
                           Om Prakash Paswan, Son of Late Haribans Paswan.
                                                Versus
                                         The State Of Bihar
                                               -----------

2 17.08.2011 Heard learned counsel for the petitioner and learned

counsel for the State.

The petitioner apprehends his arrest in connection with a

case registered for the offence under Sections 341, 323, 498A/34 of

the Indian Penal Code and ¾ of the Dowry Prohibition Act.

It is submitted on behalf of the petitioner that the

allegation of subjecting the informant to cruelty is false and

malicious. He further submits that as a matter of fact the informant

has herself abandoned her matrimonial home. The case is of

marital discord and incompatibility in temperament.

Considering the nature of allegation and the submissions

made on behalf of the petitioner, let the petitioner, namely,

Omprakash Paswan in the event of his arrest or surrender before

the court below within a period of four weeks from the date of

communication of the order be released on bail on furnishing bail

bonds of Rs. 5,000/- (five thousand) with two sureties of the like

amount each to the satisfaction of Chief Judicial Magistrate, Buxar

in connection with Dhansoi P.S. Case No. 08 of 2011, subject to

the conditions as laid down under Section 438(2) of the Cr. P.C.

( Ashwani Kumar Singh, J.)
Md. Ibrarul