High Court Patna High Court - Orders

Awadhesh Yadav @ Awadhesh Kumar … vs The State Of Bihar on 4 March, 2011

Patna High Court – Orders
Awadhesh Yadav @ Awadhesh Kumar … vs The State Of Bihar on 4 March, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.4323 of 2011
                 AWADHESH YADAV @ AWADHESH KUMAR YADAV, SON OF
                 RAJESHWAR YADAV, RESIDENT OF VILLAGE- BANMA
                 ITHARI, P.S.- SALKHUA, DISTRICT- SAHARSA.
                                                          ------------- PETITIONER
                                             Versus
                                  THE STATE OF BIHAR
                                           -----------

2 04.03.2011 Heard learned counsels for the petitioner and

the State.

The petitioner being the husband of the

informant is apprehending his arrest in a complaint

case in which cognizance has been taken under Section

498A of the Indian Penal Code and Section 3/4 of the

Dowry Prohibition Act.

It appears that the petitioner had filed the

restitution case for resuming the conjugal life thereafter

the present case has been filed.

Considering the aforesaid facts, 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 12 weeks from today,

on furnishing bail bond of Rs. 10,000/- (ten thousand)

with two sureties of the like amount each to the
2

satisfaction of the learned S.D.J.M., Saharsa in

connection with Complaint Case No. 1340C /2009,

subject to the conditions as laid down under Section

438(2) Cr.P.C.

(Dinesh Kumar Singh, J.)
Amrendra/-