IN THE HIGH COURT OF JUDICATURE AT PATNA Cr.Misc. No.37066 of 2010 PINTU PANDIT Versus THE STATE OF BIHAR -----------
02 25.11.2010 Heard learned counsel for the petitioner as well as
learned P.P. for the State.
Petitioner is husband of the complainant’s daughter
whose marriage had taken place 12 years ago with petitioner but
subsequently petitioner had started torturing the complainant’s
daughter on account of non-fulfilment of illegal demand and
solemnized his second marriage with one Anita Devi.
Although learned counsel for the petitioner submits that
petitioner solemnized his second marriage with the consent of
complainant’s daughter and still ready to keep the complainant’s
daughter with full honour and dignity, but I am not, at all, convinced
with the aforesaid submission. Accordingly, his prayer for
anticipatory bail stands rejected.
However, petitioner is directed to surrender before the
learned court below and seek regular bail within thirty days from the
date of communication of this order to S.D.J.M, Sheikhpura in
connection with Complaint Case No. 357 C of 2009 and if petitioner
does so, the learned court below shall consider the regular bail
application of the petitioner on its own merit without being
prejudiced by this rejection order.
Shahzad ( Hemant Kumar Srivastava, J.)