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/-