IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.9429 of 2011
GANESH MAHTO SON OF BHUNESHWAR MAHTO.
Versus
THE STATE OF BIHAR
-----------
2 18.04.2011 Heard learned counsels for the petitioner and
the State.
The petitioner being the husband is
apprehending his arrest in a complaint case in which
cognizance has been taken under Section 498A of the
Indian Penal Code.
Though, there is accusation of demand of
dowry and torture, but, it is submitted by learned
counsel for the petitioner that the complainant has
performed second marriage and there is an issue from
second husband also.
Considering the aforesaid facts, let the above
named petitioner, be released on anticipatory bail, in
the event of his arrest or surrender before the learned
Court below within a period of 12 weeks from today,
on furnishing bail bond of Rs. 10,000/- (ten thousand)
with two sureties of the like amount each to the
satisfaction of the learned Judicial Magistrate 1st Class,
2
Jamui in connection with Complaint Case No.
224C/2004, subject to the conditions as laid down
under Section 438(2) Cr.P.C.
The complainant will be at liberty to file an
application for cancellation of the bail of the petitioner,
if the aforesaid contentions of the petitioner are found
to be false.
(Dinesh Kumar Singh, J.)
Amrendra/-