IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.28033 of 2011
Satish Chandra son of Umesh Chandra
Versus
The State Of Bihar
-----------
2/ 26.08.2011 Supplementary affidavit on behalf of the petitioner is being
filed. Let it be kept with the record.
Heard learned counsel for the petitioner and the State.
The petitioner seeks bail in a case instituted for the offence
under sections 498-A, 341, 323 of the Indian Penal Code and section ¾ of
the Dowry Prohibition Act.
Considering that the petitioner is in custody since 29.06.2011,
let the petitioner, above named, be released on bail on furnishing bail
bond of Rs.5,000/- (five thousand) with two sureties of the like amount
each or any other surety to be fixed by the court below to the satisfaction
of the Chief Judicial Magistrate, Buxar, in connection with Buxar Town
P.S. Case No.189 of 2011, subject to the conditions (i) That one of the
bailors will be a close relative of the petitioner, who will give an affidavit
giving genealogy as to how he is related with the petitioner. The bailors
will undertake to furnish information to the court about any change in the
address of the petitioner.
The petitioner volunteers to deposit Rs.500/- per month in the
court below firstly within 15 days of the release from jail custody and
subsequently by 15th every month which the wife of the petitioner will be
at liberty to withdraw without prejudice the right of the parties. The court
below shall inform the wife of the petitioner about the present order.
JA/- (Anjana Prakash,J.)