High Court Patna High Court - Orders

Sanjay Kumar @ Sanjay Prasad &Amp; … vs State Of Bihar on 4 November, 2010

Patna High Court – Orders
Sanjay Kumar @ Sanjay Prasad &Amp; … vs State Of Bihar on 4 November, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.39792 of 2010
                    SANJAY KUMAR @ SANJAY PRASAD & ORS
                                          Versus
                                   STATE OF BIHAR
                                        -----------

2 04-11-2010 Heard learned counsel for the petitioners and

learned counsel for the State.

Petitioners have prayed for anticipatory bail in

a complaint case u/s 498A and some other offences.

It has been submitted that marriage had taken

place about 20 years earlier and after the death of her

husband the complainant has filed the present case

against all the members of her husband’s family on

account of dispute over property. It has been pointed out

that there is no injury report to show any injury to the

complainant.

Considering all the facts and circumstances,

the prayer for anticipatory bail is allowed.

Let the petitioners namely, 1. Sanjay Kumar @

Sanjay Prasad, 2. Sarita Devi, 3. Dhananjay Kumar @

Dhananjay Prasad, 4. Mritunjay Kumar @ Mritunjay

Prasad, 5. Arunanjay Kumar @ Arun Prasad, 6.

Vijay Kumar @ Vijay Prasad, 7.Munindra Singh @
2

Munendra Prasad, 8. Munishwari Devi and 9. Shaligram

Singh @ Shaligram Prasad in the event of their

arrest/surrender within a period of six weeks from today

be released on bail on furnishing bail bond of Rs. 7,000/-

(rupees seven thousand) with two sureties of the like

amount each to the satisfaction of Smt. Namita Singh

Judicial Magistrate, 1st class, Gaya in complaint case no.

355/2009, Tr. No. 71/2010, subject to condition as laid

down under section 438(2) of the Code of Criminal

Procedure.

(Shiva Kirti Singh, J.)

BKS/-