High Court Patna High Court - Orders

Chandan Kumar vs State Of Bihar on 30 September, 2010

Patna High Court – Orders
Chandan Kumar vs State Of Bihar on 30 September, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.26329 of 2010
                    CHANDAN KUMAR, SON OF SRI MADAN LAL MISHRA
                                           Versus
                                    STATE OF BIHAR
                                         -----------

3. 30.09.2010 Heard learned counsel for the petitioner and the State.

The petitioner seeks bail in a case instituted for the offence

under Sections 498(A), 406/34 of the Indian Penal Code and Sections ¾

of Dowry Prohibition Act.

Considering that the petitioner is in custody since 29.6.2010, let

the petitioner above named, be released on bail on furnishing bail bond of

Rs. 5,000/- (Five thousand) with two sureties of the like amount each or

any other surety to be fixed by the court concerned to the satisfaction of

Chief Judicial Magistrate, Patna, in Parasa Bazar P.S. Case No. 16 of

2010 subject to the following condition: (i)That one of the bailors will be a

close relative of the petitioner who will 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.

The petitioner volunteers to deposit Rs. 500/- (Five hundred )

per month in the court below firstly within 15 days of release from jail

custody and subsequently by 15th every month which the wife of the

petitioner will be at liberty to withdraw without prejudice the right of the

parties. The court below shall inform the wife of the petitioner about the

present order.

( Anjana Prakash, J.)
S.Ali