High Court Patna High Court - Orders

Rajesh Shrivastava vs The State Of Bihar on 21 April, 2011

Patna High Court – Orders
Rajesh Shrivastava vs The State Of Bihar on 21 April, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.10498 of 2011
            RAJESH SHRIVASTAVA SON OF SRI SADANLAL SRIVASTAVA.
                                          Versus
                                THE STATE OF BIHAR
                                        -----------

2 21.04.2011 Heard learned counsels for the petitioner and

the State.

The petitioner being the husband is

apprehending his arrest in a complaint case in which

cognizance has been taken under Sections 498A and

406 of the Indian Penal Code and Section 4 of Dowry

Prohibition Act.

It is submitted by learned counsel for the

petitioner that the marriage was performed in the year

2006 when the divorce case was filed in the year 2008

and four months thereafter, the present complaint has

been filed.

The petitioner is ready to pay Rs. 1,000/- per

month to the complainant from May, 2001 by second

week of every month by depositing the same in the

account of the complainant.

The petitioner will supply the copy of this

order to the complainant when the complainant will
2

supply the bank account number to the petitioner

within a period of two weeks.

Considering the aforesaid facts, let the above

named petitioner, be released on anticipatory bail, in

the event of his arrest or surrender before the learned

Court below within a period of 12 weeks from today,

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

with two sureties of the like amount each to the

satisfaction of the learned sub-divisional Judicial

Magistrate, Gaya in connection with Complaint Case

No. 1558/2008, subject to the conditions as laid down

under Section 438(2) Cr.P.C.

(Dinesh Kumar Singh, J.)
Amrendra/-