High Court Patna High Court - Orders

Priya Ranjan Singh vs The State Of Bihar on 20 October, 2011

Patna High Court – Orders
Priya Ranjan Singh vs The State Of Bihar on 20 October, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Criminal Miscellaneous No.33069 of 2011

                    Priya Ranjan Singh, Son of Birendra Narain Singh, resident of Village
                    Kawalpura, P.S. Masharak, District Saran.
                                                                                -------Petitioner
                                                      Versus
                    The State Of Bihar
                                                                          -----Opposite Party
                                                    ------------

02/- 20/10/2011 Heard learned counsel for the petitioner and

learned Additional Public Prosecutor for the State.

The petitioner apprehending his arrest in

connection with a case registered for the offence

punishable under Sections 342, 323, 498(A), 307 and

326 of the Indian Penal Code and ¾ of the Dowry

Prohibition Act, is one of the named accused in this case

being husband of the informant.

Submission is that the parties have already

resolved the controversy and ultimately relationship has

also been dissolved and the informant has also re-

married with another person. Taking into consideration

all such aspect and two other co-accused have already

been granted the privilege by a Bench of this Court vide

order dated 25.03.2011 passed in Cr. Misc. No.

5069/2011.

In view of the above, in the event of his
arrest/surrender before the court below within four

weeks, let the above named petitioner be enlarged on bail

on furnishing bail-bond of Rs. 10,000/- (ten thousand

only) with two sureties of the like amount each to the

satisfaction of Chief Judicial Magistrate, Saran at

Chapra, in connection with Masarakh P.S. Case No. 10

of 2005, subject to condition laid down under Section

438(2) of the Criminal Procedure Code with additional

condition to remain physically present before the court

below till disposal of the case, in case of failure on two

consecutive dates, without giving any reasonable

explanation, the liberty granted shall be deemed to be

cancelled.

( Akhilesh Chandra, J.)
Praveen/-