IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.33766 of 2011
Jitendra Sharma S/O Kailash Sharma
R/O Vill.-Garhpura, P.S.-Garhpura, Distt.-Begusarai....Petitioner
Versus
The State Of Bihar ..........................................Opposite party.
----------------------------------
03/ 24.10.2011 Heard learned counsel for the petitioner and learned counsel
for the state.
Petitioner is an accused for offences punishable under
sections 498A, 323, 504 and 34 of the Indian Penal Code as well as
section 4 of the Dowry Prohibition Act.
Learned counsel for the petitioner submits that the petitioner
is the husband of the complainant and has been falsely implicated due to
instigation of ill wishers although he has committed no offence, rather he
is ready and willing to keep the complainant as his legally wedded wife.
In the aforesaid facts and circumstances, this petition for
anticipatory bail is allowed. In case of surrender/arrest within fifteen days
from the date of receipt/production of a copy of this order in the court
below, the petitioner, namely Jitendra Sharma shall be released on bail on
furnishing bail bond of Rs.10,000.00(Rupees ten thousand) with two
sureties of likewise amount each to the satisfaction of Sub-Divisional
Judicial Magistrate, Begusarai in connection with Complaint Case
No.214C of 2011 subject to the conditions as laid down under section
438(2) of Code of Criminal Procedure.
Harish (S.N. Hussain, J.)