High Court Patna High Court - Orders

Ajay Paswan vs The State Of Bihar on 25 October, 2011

Patna High Court – Orders
Ajay Paswan vs The State Of Bihar on 25 October, 2011
                          IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Criminal Miscellaneous No.34991 of 2011
                        Ajay Paswan S/O Sri Bachan Paswan R/O Vill. - Dowal, P.S.
                        Goh, Distt. - Aurangabad

                                                   Versus
                                            The State Of Bihar
                                          -------------------------

02. 25.10.2011 Heard learned counsel appearing on

behalf of the petitioner and the learned

counsel appearing on behalf of the State.

The petitioner is apprehending his

arrest in connection with Goh P.S. Case No.98

of 2010 for offence punishable under

sections498A/34 of the Indian Penal Code and

Sections 3/4 of the Dowry Prohibition Act.

The case was instituted by the wife

setting out allegations of harassment and

physical discomfort at the hands of the

petitioner who happens to be the husband.

Learned counsel for the petitioner,

with reference to the allegation as set out

in the F.I.R., submits that the same are

general in nature and no specific incidence

has been set out therein. He further submits

that the wife subsequently expired by reason

of a liver disease and certificate whereof

is placed at Annexure-2 of the application.

Considering the circumstances and
2

submissions of the learned counsel, let the

petitioner Ajay Paswan, in the event of his

arrest or surrender within a period of four

weeks from the date of receipt of the

certified copy of this order, 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 the

learned Sub Divisional Judicial Magistrate,

Daudnagar, Aurangabad in connection with Goh

P.S. Case No. 98 of 2010, subject to the

condition as laid down under section 438(2)

of the Code of Criminal Procedure.

(Jyoti Saran, J.)
S.Sb/-