IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20587 of 2010
PRAFUL KUMAR JHA .
Versus
THE STATE OF BIHAR .
-----------
2/ 17/06/2010 Heard learned counsel for the petitioner and
learned counsel for the State.
The defence of the petitioner husband under
Section-498A of Indian Penal Code is of a restitution
case filed earlier in time whereafter the present
allegations have been made.
Considering the absence of any allegations
of serious physical assault etc. let the petitioner
above named surrender before the court below
within four weeks when he shall be enlarged on
anticipatory bail upon furnishing the bail-bonds of
Rs.20,000/- (twenty thousand) along with two
sureties of the like amount each to the satisfaction of
S.D.J.M., Madhubani in connection with C.R. Case
No.981 of 2009 bearing T.R. No.2506 of 2010 subject
to the conditions laid down under Section-438(2)
Cr.P.C.
KC ( Navin Sinha, J.)