IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.26068 of 2011
Anant Kumar Singh @ Anant Singh @ Anand Singh son of Sri Sheyamji Singh
@ Shyam Narain Singh
Versus
The State Of Bihar
-----------
2. 6.9.2011 Heard learned counsels for the petitioner and the
State.
The petitioner is apprehending his arrest in a case
registered under Sections 498A, 120B of the Indian Penal
Code and ¾ of the Dowry Prohibition Act.
The petitioner is the cousin brother-in-law of the
complainant and it has been submitted that the petitioner did
not surrender after his anticipatory bail rejected earlier on
account of the fact that there was some conciliation
proceeding going on between the spouses.
Considering the aforesaid, let the petitioner above
named be released on anticipatory bail in the event of arrest
or surrender before the learned court below within a period of
12 weeks from today in connection with Complaint case
No.1897(C) of 2000 on furnishing bail bonds of Rs.10,000/-
(Ten thousand) with two sureties of the like amount each to
the satisfaction of S.D.J.M., Patna, subject to the conditions
as laid down under Section 438(2) of the Code of Criminal
Procedure as also conditions (i) That one of the bailor shall be
local since the petitioner belongs to District Varanasi and the
other bailor will be a close relative of the petitioner who will
-2-
give an affidavit giving genealogy as to how he is related with
the petitioner. The bailor will undertake to furnish information
to the Court about any change in address of the petitioner, (ii)
That the petitioner will give an undertaking that he will receive
the police papers on the given date and be present on date
fixed for charge and if he fails to do so on two given dates and
delays the trial in any manner, his bail will be liable to be
cancelled for reasons of misuse, (iii) That the petitioner will be
well represented on each date if he fails to do so on two
consecutive dates, his bail will be liable to be cancelled.
Narendra/ ( Anjana Prakash, J. )