IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.34531 of 2011
1. Manish Bhandari S/O Prabhat Bhandari R/O Muzaffarpur Town, In
Front Of Jangali Mai, P &T Colony, P.S.-Mithanpura, Dist.
Muzaffarpur
---Petitioner
Versus
The State Of Bihar
---Opp.Party
----------------------------------
02 25.10.2011 Heard learned counsel for the petitioner.
Nobody appears on behalf of the State.
Petitioner, who is husband, seeks bail in a case instituted
under Section 498A of the Penal Code.
It is contended that he is in custody since 22.06.2011.
Learned counsel drew attention of the Court to paragraph no.6 of the
impugned order wherefrom it appears that on an effort having been
made by the Court the petitioner was made to visit ‘sasural’ where he
was treated with contempt inasmuch as the wife subsequently did not
appear in the Court.
In the facts and circumstances of the case, this Court is
persuaded to extend the privilege of bail to the petitioner. Let
petitioner, named above, be released on bail on furnishing bail bond
of Rs. 10,000/- (Ten thousand) with two sureties of the like amount
each to the satisfaction of the Sub Divisional Judicial Magistrate,
Sitamarhi in connection with C1/1828 of 2009, Trial no. 1811 of
2011.
It is made clear that one of the bailors shall be the
own/close family member of the petitioner.
Sym ( Kishore K. Mandal, J.)