High Court Patna High Court - Orders

Parsu Ram Yadav vs The State Of Bihar on 9 September, 2011

Patna High Court – Orders
Parsu Ram Yadav vs The State Of Bihar on 9 September, 2011
       Patna High Court Cr.Misc. No.30437 of 2011 (2) dt.09-09-2011




                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Criminal Miscellaneous No.30437 of 2011
                    ======================================================

Parsu Ram Yadav , S/O Sita Ram Yadav, R/O Vill- Kewan, P.S.- Raj
Nagar, Distt- Madhubani.

…. …. Petitioner.

Versus
The State Of Bihar
…. …. Opposite Party.

======================================================

2 09-09-2011 Heard learned counsel for petitioner and learned

counsel for the State.

The petitioner apprehends his arrest in connection with

a case registered for the offence under sections 498A/34 of the

Indian Penal Code and Section 3/4 of the Dowry Prohibition Act.

It is stated that admittedly as per F.I.R., marriage had

taken place 6 years ago. The informant has lodged the present case

on 12.06.2011. The petitioner had already filed a matrimonial

(divorce) case being Matrimonial Case No. 64 of 2011 on

18.05.2011 and only after receiving the summons in that divorce

case, the informant has maliciously instituted the present case.

Taking into consideration the aforesaid submissions, let

the petitioner, namely, Parsu Ram Yadav in the event of his arrest

or surrender before the court below within a period of four weeks

from the date of receipt/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 the
Patna High Court Cr.Misc. No.30437 of 2011 (2) dt.09-09-2011

learned Chief Judicial Magistrate, Madhubani, in connection with

Raj Nagar P.S. Case No. 77 of 2011, subject to the conditions as

laid down under section 438(2) of the Code of Criminal Procedure.

(Ashwani Kumar Singh, J)

Bhardwaj/-