High Court Patna High Court - Orders

Siya Ram Mehta vs The State Of Bihar on 19 February, 2011

Patna High Court – Orders
Siya Ram Mehta vs The State Of Bihar on 19 February, 2011
           IN THE HIGH COURT OF JUDICATURE AT PATNA
                      Cr.Misc. No.2008 of 2011
                        SIYA RAM MEHTA
                               Versus
                       THE STATE OF BIHAR
                              -----------

2 19.02.2011 The petitioner being father of the

alleged husband is apprehending his arrest in a

case registered under Section 498A of the

Indian Penal Code.

It is alleged against the son of the

petitioner to have established physical

relationship with the complainant on promise of

marriage for which earlier Birpur P.S. Case No.

152 of 2007 was registered under Sections 376

and 313 of the Indian Penal Code, but

subsequently, marriage was performed.

Consequently case was compromise. In the

earlier case petitioner was not made accused.

Considering the aforesaid facts, let the

petitioner, namely, Siya Ram Mehta, be released

on anticipatory bail, in the event of his arrest or

surrender before the learned Court below within

a period of 12 weeks from today, on furnishing
2

bail bond of Rs. 10,000/- (ten thousand) with

two sureties of the like amount each to the

satisfaction of the learned Judicial Magistrate,

Ist Class, Birpur at Supaul, in connection with

Complaint Case No. 11-C of 2009.

Bhardwaj ( Dinesh Kumar Singh,J.)