High Court Patna High Court - Orders

Pradeep Yadav vs The State Of Bihar on 25 August, 2010

Patna High Court – Orders
Pradeep Yadav vs The State Of Bihar on 25 August, 2010
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.28619 of 2010
                            PRADEEP YADAV S/O LATE SUBDHI YADAV
                                               Versus
                                     THE STATE OF BIHAR
                                             -----------

2. 25.8.2010 Heard learned Counsel for the petitioner, the State and

the informant.

The petitioner seeks bail in a case instituted for the

offence under Sections 498A, 379 of the Indian Penal Code and ¾

of the Dowry Prohibition Act.

Considering that the petitioner is in custody since

15.5.2010, let the petitioner above named be released on bail on

furnishing bail bond of Rs.5,000/- (Five thousand) with two sureties

of the like amount each or any other surety to be fixed by the court

concerned to the satisfaction of S.D.J.M., Saharsa in Complaint

case No.291C of 2006, subject to the conditions that one of the

bailors will be a close relative of the petitioner who will give an

affidavit giving genealogy as to how he is related with the

petitioner.

The petitioner volunteers to deposit Rs.500/- (five

hundred) per month in the court below firstly within 15 days of the

release from jail custody and subsequently by 15th every month

which the informant will be at liberty to withdraw without prejudice

the right of the parties. The court below shall inform the informant

about the present order.

     Narendra/                             ( Anjana Prakash, J. )