High Court Patna High Court - Orders

Gajendra Rai vs The State Of Bihar on 4 March, 2011

Patna High Court – Orders
Gajendra Rai vs The State Of Bihar on 4 March, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.4656 of 2011
                                     GAJENDRA RAI
                                            Versus
                                 THE STATE OF BIHAR
                                          -----------

2. 04.03.2011. Heard learned counsels for the

petitioner and the State.

The petitioner being the husband is

apprehending his arrest in a case registered

under Section 498(A)/34 of the I.P.C. and

Section ¾ of the D. P. Act.

The matrimonial case no. 262 of 2010

has been filed by the petitioner’s wife for

dissolution of marriage under Section 13(b)

of the Hindu Marriage Act.

Considering the aforesaid facts, let

the petitioner above named be released on

bail in the event of arrest or surrender

before the learned court below within a

period of twelve weeks from today in

connection with Kotwa P.S. Case No. 92 of

2006 on furnishing bail bond of Rs.10,000/-

(Ten Thousand) with two sureties of the like

amount each to the satisfaction of the

learned C.J.M. Motihari, East Champaran,

subject to the conditions as laid down under
2

Section 438(2) of the Code of Criminal

Procedure.

U. K.                             ( Dinesh Kumar Singh, J)