High Court Patna High Court - Orders

Basudeo Sahani @ B Asdeo Sahni vs The State Of Bihar on 29 July, 2011

Patna High Court – Orders
Basudeo Sahani @ B Asdeo Sahni vs The State Of Bihar on 29 July, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.25042 of 2011
                  Basudeo Sahani @ Basdeo Sahni, Son of Mahindra Sahani, resident of
                  village-Bhelwa Chainpur, P.S.-Madhuban, District-East Champaran
                  (Motihari).
                                         Versus
                                   The State of Bihar
                                        -----------

2. 29.07.2011 Heard learned counsel for the petitioner and learned

counsel appearing for the State.

The petitioner apprehends arrest in a case under

Section 498 A of the IPC.

It is submitted that he is brother-in-law (Dewar) of the

complainant. The marriage is of the year 2000 and the complaint

was instituted in the year 2009.

He further submits that he was granted anticipatory bail

by the learned District & Sessions Judge, East Champaran,

Motihari, but was directed to appear within 25 days of the order

which he could not do. He subsequently made a prayer before the

learned Sessions Judge for extension of the period of surrender on

the ground that he was ill and thus could not surrender within

stipulated time but the same was rejected.

Taking into consideration the nature of accusation,

relationship of the petitioner with the complainant and the fact that

the case arises out of a complaint, let the petitioner, namely

Basudeo Sahani @ Basdeo Sahni in the event of his arrest or

surrender before the court below within a period of four weeks

from the date of communication of this order, be released on bail

on furnishing bail bond of Rs. 5,000/- (Five thousand) with two
2

sureties of the like amount each to the satisfaction of Sub-

Divisional Judicial Magistrate, Sikarhana, East Champaran at

Motihari in connection with Complaint Case No. C-519 of 2009,

Tr. No. 2323 of 2010 subject to the conditions as laid down under

Section 438(2) Cr.P.C.

Sanjeet/                                    (Ashwani Kumar Singh, J.)