IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.28312 of 2010
SANJAY RAI @ DABLU RAI son of Ram Kumar Rai
Versus
THE STATE OF BIHAR
-----------
2/ 02.11.2010 Heard learned counsel for the parties.
Petitioner is an accused in a case under Sections 498
A and 307 of the Indian Penal Code and 3/4 of the Dowry
Prohibition Act.
Earlier a case under Section 498 A of the Indian
Penal Code was also filed, in which compromise took place
between the parties.
It appears that the relationship became strained
culminating into lodging of the instant case.
Counsel for the petitioner submits that he is still
willing to keep the informant with due care and affection. He
further submits that the petitioner is in custody for about 7
months. Earlier also he is in custody for 5-6 months.
In the circumstances, petitioner, named above, is
directed to be released on provisional bail for a period of three
months on furnishing bail bond of Rs. 5,000/- (Five thousand)
with two sureties of the like amount each to the satisfaction of
Additional Chief Judicial Magistrate, Rosera in connection with
Hasanpur P.S. case no. 94 of 2009.
List this case on 14.12.2010 at 4.00 P.M. in
Chamber, on which date both petitioner as well as informant
2
would appear in person.
Let this order be sent through Fax at the cost of the
petitioner.
(Samarendra Pratap Singh, J.)
Uday/