High Court Patna High Court - Orders

Aditya Kumar Pankaj vs The State Of Bihar on 28 September, 2011

Patna High Court – Orders
Aditya Kumar Pankaj vs The State Of Bihar on 28 September, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Criminal Miscellaneous No.32305 of 2011
                       Aditya Kumar Pankaj, S/o Amarendra Jha.
                                         Versus
                                   The State of Bihar
                                     ----------------

02. 28.09.2011 Heard learned counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for

the offences under Sections 323, 324, 307, 504 and 498A

of the Indian Penal Code and Sections 3/4 of Dowry

Prohibition Act.

Considering that the petitioner is in custody

since 16.06.2011, let the petitioner, above named be

released on bail on furnishing bail bond of Rs. 5,000/-

(Five Thousand) with two sureties of the like amount each

or any other surety as fixed by the Court to the

satisfaction of Sub-Divisional Judicial Magistrate, Supaul

in connection with Complaint Case No. 502C of 2010

subject to the condition that one of the bailors will be a

close relative of the petitioner who will give an affidavit

giving genealogy as to how he is related with the

petitioner. The bailor will also undertake to inform the

Court if there is any change in the address of the

petitioner.

The petitioner volunteers to deposit Rs. 400/-

(Four Hundred Rupees) per month in the court below
2

firstly within 15 days of release from jail custody and

subsequently by 15th every month which the wife of the

petitioner will be at liberty to withdraw without prejudice

the right of the parties. The court below shall inform the

wife of the petitioner about the present order.

(Anjana Prakash, J.)
Vikash/-