IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.15768 of 2008
SANJAY SINGH
Versus
STATE OF BIHAR
-----------
3 14.7.2008. Heard counsel for the petitioner and the State.
Petitioner is husband of the complainant who has filed
complaint petition alleging offence under sections 323.494 and 498A
of the Indian Penal Code.
Counsel for the petitioner submits that allegations are
imaginary as the petitioner has never demanded any dowry nor
tortured her. The petitioner is residing at Aurangabad in Maharastra
in connection with his job. So far the offence under section 494 of the
Indian Penal Code is concerned it is pulpably false.
Considering this fact prayer for anticipatory bail is allowed.
The petitioner namely Sanjay Singh is directed to surrender before
the S.D.J.M.Siwan within four weeks from today and on his so
surrendering he shall be enlarged on bail on his furnishing bail bond
of Rs.10,000/- (Ten thousand) with two sureties of the like amount
each to the satisfaction of S.D.J.M.Siwan in connection with
Complaint case no.1698 of 2007 subject to the condition as laid down
under Section 438(2) Cr.P.C.
(Mridula Mishra, J)
Sss/-