IN THE HIGH COURT OF JUDICATURE AT
PATNA
Criminal Miscellaneous No.29495 of 2011
Manish Poddar
Versus
The State Of Bihar & Anr
----------------------------------
2. 07.09.2011 Heard the learned Counsel for the petitioner and the
learned counsel for the State.
The petitioner was granted anticipatory bail in a
complaint case under Section 498A IPC read with Section 4 of the
Dowry Prohibition Act for a period of six months. Thereafter he was
required to appear physically and surrender before the court below
and seek regular bail which was to be decided on its own merits in
light of the subsequent developments and attitude of the parties to
be assessed by the trial court.
The application dated 12.7.2010 filed by him before
the court below and sought to be presently relied upon is described
as “Humble petition for regular bail/confirmation of the provisional
bail”. Learned Counsel for the petitioner submits that it appears that
the petitioner was not properly advised with regard to the manner in
which he was required to proceed.
In view of that submission it is observed that if the
petitioner surrenders forth with before the Court of SDJM, Khagaria
in Complaint Case No. 991 C of 2008 and prays for regular bail in
the manner directed on 21.12.2009 in Cr. Misc. No. 42631 of 2009
his application is required to be considered in accordance with the
directions contained in the earlier order.
This application is dismissed with the aforesaid
observations.
Let this order be communicated by fax at the cost to be
deposited by the petitioner.
Snkumar/
(Navin Sinha,J.)