IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.39661 of 2010
PALTAN PRASAD YADAV @ PALTAN YADAV
Versus
STATE OF BIHAR
-----------
02. 03.11.2010 Petitioner being the husband is languishing in
custody since 09.08.2010 in a case registered under
Sections 498A, 406, 323 of the I.P.C. and Section 4 of the
Dowry Prohibition Act.
The impugned order suggests that the petitioner
was granted provisional anticipatory bail for six months. It
appears that even thereafter the matrimonial harmony
could not restore.
It is submitted by learned counsel for the
petitioner that the complainant is residing with her brother-
in-law, Lalan Yadav. The aforesaid contention also gets
reflected from the impugned order.
Without expression any opinion on the contention
of the petitioner, considering the period under custody, let
the petitioner namely Paltan Prasad Yadav @ Paltan Yadav,
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 Sub-Divisional Judicial Magistrate,
Rosera, Samastipur in connection with Complaint Case No.
566 of 2007.
( Dinesh Kumar Singh, J.)
Shageer