IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.38485 of 2010
CHITRANJAN SHARMA S/O NAWAL SHARMA
@ NAWAL KISHORE SHARMA
Versus
STATE OF BIHAR
-----------
2. 10.11.2010 Heard learned Counsel for the petitioner
and the State.
The petitioner seeks bail in a case
instituted for the offence under Section 498-A of the
Indian Penal Code.
Considering that the petitioner is in
custody since 30.8.2010, 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 learned
Chief Judicial Magistrate, Jehanabad in connection
with Hullasganj P.S. Case No. 36/2010, subject to
the conditions, (i) That one of the bailor 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
2
in address of the petitioner, (ii) The petitioner
volunteers to deposit Rs. 500/- (Five Hundred
Rupees) 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.
The matter is referred to the Patna High
Court Mediation Center since there may be some
settlement of the dispute.
Fahad. ( Anjana Prakash, J. )