IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.18569 of 2009
DHANANJAY KUMAR VERMA
Versus
THE STATE OF BIHAR & ANR
-----------
9 28.9.2010 Heard learned counsel for the parties.
Petitioner is husband, alleged with rest
of the family members for making demand and
causing cruelty upon the informant which is
replied on the ground that she herself left the
house, deserted the husband for which he was
forced to file matrimonial case for restitution
of conjugal right earlier to this complaint
petition rather in the month of March, 2008 and
only to make the defence and justify the
desertion, this case is lodged with false
allegation justifying petitioner for
anticipatory bail.
Thus, having regard to the facts and
circumstances of the case, in the event of
arrest or surrender within one month from the
date of communication of this order, the above
named petitioner shall be released on bail on
furnishing bail bond of Rs. 10,000/-(ten
thousand) with two sureties of the like amount
each to the satisfaction of Chief Judicial
2
Magistrate, Patna in Kankarbagh P.S. Case No.
389 of 2008, subject to the condition as laid
down under section 438(2) Cr.P.C.
AI ( Mandhata Singh, J.)