IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19905 of 2008
RAJ KUMAR SAH
Versus
THE STATE OF BIHAR & ANR
-----------
3. 07.7.2008 Petitioner apprehends his arrest in Complaint Case
No.C-638 of 2004 (Tr.No.2503 of 2003) in which cognizance
has been taken under Section 498A Code of the Indian
Penal Code, Section 3/4 of the Dowry Prohibition Act and
prays for grant of anticipatory bail.
Mr. Pravin Kumar, appearing on behalf of the
petitioner, contends that in relation to the same
incident, earlier a police case was registered, in which
after investigation, police had found the case to be
untrue and submitted final report.
Mr.S.N.Sinha, Additional Public Prosecutor appears
for the State.
Having heard learned counsel for the party and
taking into consideration the facts and circumstances of
the case, I allow this application and direct that in the
event of arrest/surrender within four weeks, petitioner,
named above, be enlarged on bail on furnishing personal
bond of Rs.10,000/ (ten thousand) with two sureties of
the like amount each to the satisfaction of the Sub-
Divisional Judicial Magistrate, Sadar at Motihari in
Complaint Case No.638 © of 2004 (Tr.No.2503 of 2007).
(C.K.Prasad)
ahk