High Court Patna High Court - Orders

Harendra Prasad vs The State Of Bihar on 24 October, 2011

Patna High Court – Orders
Harendra Prasad vs The State Of Bihar on 24 October, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Criminal Miscellaneous No.32597 of 2011
                 ======================================================

1. Harendra Prasad S/O Sheojee Prasad Resident Of Village – Dakhin Tola
Siwan , Police Station – Siwan (Town) , District – Siwan.

…. …. Petitioner/s
Versus

1. The State Of Bihar

…. …. Opposite Party/s
======================================================

2 24-10-2011 Heard the parties.

Considering the submission that the present case under

section 498A of the IPC against the petitioner, husband of the

complainant and some others has been filed after more than three

months of filing of divorce case by the petitioner and that there is

no specific allegation for an occurrence which took place two

years prior to the lodging of the complaint, the prayer for

anticipatory bail is allowed.

In the event of arrest or surrender within six weeks,

petitioner, Harendra Prasad, shall be enlarged on bail on furnishing

bail bond of Rs.7000/- with two sureties of the like amount each to

the satisfaction of SDJM, Saran in Complaint Case No.1143/09

(Tr.No.2615/10), subject to conditions laid down under Section

438 (2) of Cr.P.C.

(Shiva Kirti Singh, J)
sk