IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.25042 of 2011
Basudeo Sahani @ Basdeo Sahni, Son of Mahindra Sahani, resident of
village-Bhelwa Chainpur, P.S.-Madhuban, District-East Champaran
(Motihari).
Versus
The State of Bihar
-----------
2. 29.07.2011 Heard learned counsel for the petitioner and learned
counsel appearing for the State.
The petitioner apprehends arrest in a case under
Section 498 A of the IPC.
It is submitted that he is brother-in-law (Dewar) of the
complainant. The marriage is of the year 2000 and the complaint
was instituted in the year 2009.
He further submits that he was granted anticipatory bail
by the learned District & Sessions Judge, East Champaran,
Motihari, but was directed to appear within 25 days of the order
which he could not do. He subsequently made a prayer before the
learned Sessions Judge for extension of the period of surrender on
the ground that he was ill and thus could not surrender within
stipulated time but the same was rejected.
Taking into consideration the nature of accusation,
relationship of the petitioner with the complainant and the fact that
the case arises out of a complaint, let the petitioner, namely
Basudeo Sahani @ Basdeo Sahni in the event of his arrest or
surrender before the court below within a period of four weeks
from the date of communication of this order, be released on bail
on furnishing bail bond of Rs. 5,000/- (Five thousand) with two
2
sureties of the like amount each to the satisfaction of Sub-
Divisional Judicial Magistrate, Sikarhana, East Champaran at
Motihari in connection with Complaint Case No. C-519 of 2009,
Tr. No. 2323 of 2010 subject to the conditions as laid down under
Section 438(2) Cr.P.C.
Sanjeet/ (Ashwani Kumar Singh, J.)