IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.1700 of 2011
======================================================
Amitabh Mishra @ Amitab Kumar Mishra @ Pappu Mishra
…. …. Petitioner/s
Versus
The State Of Bihar & Anr
…. …. Opposite Party/s
======================================================
8 19-10-2011 Heard learned counsels for the petitioner and the State.
The petitioner being the husband is apprehending his arrest
in a case registered under Section 498A of the Indian Penal Code
and Section 3/4 of the Dowry Prohibition Act.
The petitioner and opposite party no.2 are present. Both are
ready for resumption of the conjugal life. The petitioner
undertakes to keep the opposite party no.2 as wife full dignity
and honour.
Considering the aforesaid stand of the parties, let the
above named petitioner be released on anticipatory bail in the
event of his arrest or surrender before the learned court below
within a period of twelve weeks from today, on furnishing the
bail bond of Rs. 10,000/- (ten thousand) with two sureties of the
like amount each to the satisfaction of learned Chief Judicial
Magistrate, Bettiah, West Champaran in connection with
Bettiah, Muffasil P.S. Case No. 245/2010 subject to the
conditions as laid down under Section 438(2) of the Cr.P.C.
Any substantial violation of the undertaking given before
this Court will give liberty to the opposite party no.2 to file an
application for cancellation of bail of the petitioner.
(Dinesh Kumar Singh, J)
Amrendra Kumar/-