IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.44008 of 2010
LALAN RAVIDAS @ LALAN DAS, SON OF CHANARIK RAVI DAS,
RESIDENT OF VILLAGE CHAPUK, P.S. GOH, DISTRICT AURANGABAD.
--- PETITIONER.
Versus
THE STATE OF BIHAR --- OPPOSITE PARTY
-----------
3 26.3.2011 The petitioner is apprehending his arrest in a case
under Sections 498(A) and 494 of the Indian Penal Code
and Section ¾ of the Dowry Prohibition Act.
Learned counsel for the petitioner submits that the
allegation against the husband for demand of dowry is false
and fabricated.
In the circumstances, the petitioner may file an
application for grant of bail before the Court below. The
Court below may issue notice to the complainant and try to
compromise the matter in the Court below itself. During the
pendency of the matter regarding the compromise, the
petitioner would obviously be entitled to provisional bail
provided the Court finds that he is sincere in entering into a
compromise in Complaint Case No. 408 of 2008 pending
before the Sub-divisional Judicial Magistrate, Aurangabad.
This anticipatory bail application is disposed of.
Learned counsel for the petitioner is permitted to
2
deposit the cost of FAX for communicating this order to the
Court of the Sub-divisional Judicial Magistrate,
Aurangabad.
Sanjay (Sheema Ali Khan, J.)