IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.11770 of 2011
DEEP NARAYAN PANJIYAR @ VIJAY PANJIYAR
Versus
THE STATE OF BIHAR
-----------
2 18.04.2011 Heard learned counsels for the petitioner and the
State.
The petitioner being the husband apprehending his
arrest in a case registered under Section 498A of the Indian
Penal Code.
The accusation is of demand of dowry and torture.
Learned counsel for the petitioner submits that the
father of the petitioner had lodged a case against the
informant’s father under section 307 of the Indian Penal Code.
Earlier a case being Laheriasarai P.S. Case No. 136 of 2010
was lodged by the informant under Section 498A of I.P.C. in
which the petitioner and his father were sent to jail and during
reconciliation of the earlier case. The present case has been
lodged in order to put pressure on the father of the petitioner to
withdraw the earlier case.
Considering the aforesaid submissions, let the
petitioner namely, Deep Narayan Panjiyar @ Vijay Panjiyar, in
the event of his arrest or surrender before the Court below
within a period of 12 weeks from today, be released on
anticipatory bail on furnishing bail bond of Rs. 10,000/- (ten
thousand) with two sureties of the like amount each to the
2
satisfaction of Chief Judicial Magistrate, Darbhanga, in
connection with Laheriasarai P.S. Case No. 134 of 2011,
subject to the conditions as laid down under Section 438(2)
Cr.P.C.
( Dinesh Kumar Singh, J.)
Ibrar/-