High Court Patna High Court - Orders

Bahadur Chaudhary vs The State Of Bihar &Amp; Anr on 10 August, 2010

Patna High Court – Orders
Bahadur Chaudhary vs The State Of Bihar &Amp; Anr on 10 August, 2010
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 CR.MISC. NO.43226 OF 2009
                                    BAHADUR CHAUDHARY
                                            VERSUS
                      1. THE STATE OF BIHAR & 2. POONAM CHAUDHARY
                           W/O BAHADUR CHAUDHARY
                                               -----------

9. 10.08.2010. Petitioner’s prayer for anticipatory bail in Complaint

case no. 1968 of 2004, lodged by opposite party no.2 for offences

under sections 498A,379 and 307 I.P.C. and sections ¾ of the

Dowry Prohibition Act was earlier disposed of by this Court vide

order dated 18.3.2009, passed in Cr.Misc.No. 35375/2007 with

certain observations.

Petitioner submits that he has always been willing to

keep the complainant with him, but it is the latter who is not willing

to stay with him.

Counsel for the complainant/opposite party no.2 submits

that she apprehends danger of her life on account of torture meted

out to her at the hands of petitioner.

The bail application is disposed of with observation that

the petitioner should surrender and seek regular bail which would be

disposed of preferably on the same day on its own merit without

being prejudiced by this order.

     Shashi.                               ( Samarendra Pratap Singh, J.)