High Court Patna High Court - Orders

Amerika Mahto vs State Of Bihar & Anr on 25 July, 2011

Patna High Court – Orders
Amerika Mahto vs State Of Bihar & Anr on 25 July, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     CR. REV. No.350 of 2010
                                             Amerika Mahto
                                                   Versus
                                        State Of Bihar & Anr
                                               -----------

3. 25.07.2011 I. A. No. 2410 of 2010.

This application has been filed to

release the petitioner from custody in Misc.

Case No. 54 of 2008.

It is submitted that due to non-

compliance of the order dated 21.12.2009 passed

by learned Principal Judge, Family Court,

Aurangabad, the distress warrant was issued

against the petitioner and he was arrested on

25.9.2010 and since then he has been in

custody. It is further submitted that according

to provision contained in Section 125 (3)

Cr.P.C., the maximum period for custody for one

violation is one month and the petitioner has

been in illegal detention.

Learned A.P.P. for the State could

not controvert the contention of learned

counsel for the petitioner while opposing the

prayer.

Opposite party no. 2 has already

appeared through vakalatnama.

Considering the facts and
2

circumstances, the petitioner, namely, Amerika

Mahto is directed to be released on bail on

furnishing personal bond of Rs.5000/- (five

thousand only) to the satisfaction of learned

Principal Judge, Family Court, Aurangabad in

Misc Case No. 54 of 2008.

                   I.    A.     No.     2410       of    2010   stands

          disposed of.

                   Let        this    order        be    communicated

through fax to the court below at the cost of

the petitioner, as prayed for.

Kanchan (Amaresh Kumar Lal, J.)