High Court Patna High Court - Orders

Pankaj Kumar Yadav vs The State Of Bihar &Amp; Anr on 26 March, 2011

Patna High Court – Orders
Pankaj Kumar Yadav vs The State Of Bihar &Amp; Anr on 26 March, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Cr.Misc. No.42961 of 2010
                PANKAJ KUMAR YADAV, son of Sri Nirmal Yadav,
                R.O.V Jhalighat, P.S-Janki Nagar, Dist-Purnea.
                                      Versus
                1. THE STATE OF BIHAR.
                2. Smt. Poonam Devi, D/o Nandi Lal Yadav, W/o
                   Pankaj Kumar Yadav, R.O.V Nado, P.s.-Saurbazar,
                   Dist-Saharsa.
                                    -----------

2 26.3.2011 1. Heard learned counsel for the petitioner and learned

counsel for the State.

2. Petitioner is an accused for offences punishable

under sections 498(A) of the Penal Code and ¾ of the Dowry

Prohibition Act.

3. Learned counsel for the petitioner submits that

petitioner is the husband of the informant and has falsely

implicated in this case due to the instigation of ill wishers of the

family. Learned counsel submits that the petitioner has always

been ready and willing to keep the informant as his legally wedded

wife with all love and affection and there has already been

compromise between the parties.

4. Considering the aforesaid facts and

circumstances, this petition for anticipatory bail is allowed. In

the event of arrest or surrender within fifteen days from the

date of receipt/production of a copy of this order, the

petitioner, namely, Pankaj Kumar, is directed to be enlarged on

bail on executing bail bond of Rs. 10,000.00(ten thousand)

with two sureties of the like amount each to the satisfaction of
2

Chief Judicial Magistrate, Saharsa in connection with

Saurbazar P.S. Case No. 239 of 2005 subject to the conditions

as laid down under section 438(2) of the Code of Criminal

Procedure.

Prakash                                               (S.N.Hussain, J.)