High Court Patna High Court - Orders

Shanker Kumar Gupta vs The State Of Bihar &Amp; Anr. on 26 March, 2011

Patna High Court – Orders
Shanker Kumar Gupta vs The State Of Bihar &Amp; Anr. on 26 March, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.43040 of 2010
                                 SHANKER KUMAR GUPTA
                                              Versus
                               THE STATE OF BIHAR & ANR.
                                            -----------

02 26.03.2011 Heard learned counsel for the petitioner and learned

counsel for the state.

Petitioner is an accused for offences punishable under

sections 323, 379 and 498A of the Indian Penal Code.

Learned counsel for the petitioner submits that

petitioner is the husband of the complainant and has been

falsely implicated in the instant case due to instigation of some

ill-wishes of the family. Learned counsel for the petitioner

further submits that petitioner is the second husband of the

complainant whereas the complainant is the first wife of the

petitioner and they have got children also. Learned counsel for

the petitioner also avers that petitioner is always ready and

willing to keep the complainant with love and affection as his

legally wedded wife.

In the aforesaid facts and circumstances, this petition

for anticipatory bail is allowed. In case of surrender/arrest

within fifteen days from the date of receipt/production of a

copy of this order in the court below, petitioner, namely

Shanker Kumar Gupta shall be released on bail on furnishing

bail bond of Rs.10,000.00 (rupees ten thousand) with two

sureties of likewise amount each to the satisfaction of

Smt. Mausmi Singh, J.M. 1st Class, Patna in connection with
-2-

Complaint Case No.329 (C) of 2010 subject to the conditions

as laid down under section 438(2) of Code of Criminal

Procedure.

Harish                                     (S.N. Hussain, J.)