IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23290 of 2010
BHUDHESHEAR PASWAN
Versus
STATE OF BIHAR
-----------
2. 02.08.2010. Heard learned counsel for the
petitioner and the State.
The petitioner being the father-in-law
is apprehending his arrest in a case registered
under Section 498(A) of the Indian Penal Code
and Sections 3/4 of the Dowry Prohibition Act.
Learned counsel for the petitioner
submits that the husband and the complainant
are ready to resume the conjugal life. This
fact is apparent from the impugned order also.
Considering the aforesaid fact, let the
petitioner, Bhudheshwar Paswan, be released on
bail in the event of his arrest or surrender
before the learned court below within a period
of twelve weeks from today in connection with
Case No. 946 of 2009, on furnishing bail bond
of Rs. 10,000/- (Ten Thousand) with two
sureties of the like amount each to the
satisfaction of the learned S.D.J.M., Gaya,
subject to the conditions as laid down under
Section 438 (2) of Cr.P.C.
U.K. ( Dinesh Kumar Singh, J.)