IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.43934 of 2010
CHANDRAMAULI YADAV, SON OF SRI BHUSAN YADAV, RESIDENT OF VILLAGE
PIPRAPUR, P.S. SARE DISTRICT NALANDA. ---- PETITIONER
Versus
1. THE STATE OF BIHAR.
2. SMT. SARITA DEVI, WIFE OF CHANDRAMAULI YADAV, DAUGHTER OF SRI
KHAYALI YADAV, RESIDENT OF VILLAGE MAHSAR, P.S. SHEIKHPURA,
DISTRICT SHEIKHPURA. --- OPPOSITE PARTIES
-----------
3 26.3.2011 Heard learned counsel for the petitioner and the
counsel appearing on behalf of the State.
In this case, learned counsel for the petitioner was
directed to serve a copy of the bail application on the counsel
appearing on behalf of opposite party no. 2. Although
Vakalatnama has been filed on behalf of the informant but nobody
appears on behalf of the informant to pursue the matter.
The petitioner is apprehending his arrest in a case
under Sections 323, 504, 379 and 498(A) of the Indian Penal
Code.
Apart from other allegations, the allegation against the
petitioner is that after he heard that his mother etc. had assaulted
the informant, he took his wife on motorcycle and left her near the
station. It is also alleged that he took away her jewellery.
In the circumstance aforesaid, I am not inclined to
grant anticipatory bail to the petitioner.
This application is dismissed.
Sanjay ( Sheema Ali Khan, J.)