High Court Patna High Court - Orders

Shambhu Ram vs State Of Bihar on 15 November, 2010

Patna High Court – Orders
Shambhu Ram vs State Of Bihar on 15 November, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.40880 of 2010
                                    SHAMBHU RAM
                                          Versus
                                   STATE OF BIHAR
                                        -----------

2 15-11-2010 Heard learned counsel for the petitioner and

learned counsel for the State.

Petitioner is husband of the victim lady in a

case u/s 498A and some other sections of the IPC.

Considering the allegation and the fact that

petitioner is husband of the victim, the prayer for

anticipatory bail is rejected.

This order shall not prejudice his case for

regular bail if he surrenders and prays for the same.

If within a period of ten weeks the petitioner,

namely, Shambhu Ram surrenders before SDJM (Sadar),

Motihari, East Champaran in complaint case no. 838 of

2009 and satisfies the court that he has compromised all

the differences with the complainant, his wife, in that

event the petitioner shall be enlarged on bail on the date

of surrender itself.

For ten weeks no coercive steps shall be taken

against the petitioner in connection with the aforesaid
2

case. .

If cost is deposited, let this order be

communicated to SDJM (Sadar), Motihari, East

Champaran in complaint case no. 838 of 2009 by fax.

(Shiva Kirti Singh, J.)
BKS/-