High Court Patna High Court - Orders

Om Prakash Kumar Sah vs The State Of Bihar on 5 September, 2011

Patna High Court – Orders
Om Prakash Kumar Sah vs The State Of Bihar on 5 September, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.14774 of 2011
                                  Om Prakash Kumar Sah
                                            Versus
                                    The State Of Bihar
                                          -----------

03. 05.09.2011 The petitioner being the husband is

apprehending his arrest in a complaint case in which

cognizance has been taken under Section 498A of the

Indian Penal Code.

In pursuance to the order dated 17.05.2011, the

petitioner and opposite party no.2 are present. Opposite

party no.2 submits that she is residing with the petitioner

as wife and has no complain against the petitioner. The

petitioner undertakes to keep the opposite party no.2 as

wife with full dignity and honour.

Considering the aforesaid stand of the parties,

let the above named petitioner be released on anticipatory

bail in the event of his arrest or surrender before the

learned court below within a period of 12 weeks from

today, on furnishing bail bond of Rs. 10,000/- (Ten

thousands) with two sureties of the like amount each to the

satisfaction of learned Judicial Magistrate, 1st Class, Siwan
2

in connection with Complaint Case No. 712 of 2010

subject to the conditions as laid down under Section

438(2) of the Cr.P.C.

Amrendra/                              (Dinesh Kumar Singh, J)