High Court Patna High Court - Orders

Sonu Kumar Sahni vs The State Of Bihar on 26 March, 2011

Patna High Court – Orders
Sonu Kumar Sahni vs The State Of Bihar on 26 March, 2011
             IN THE HIGH COURT OF JUDICATURE AT PATNA

                                  Cr.Misc. No.5791 of 2011

                 SONU KUMAR SAHNI S/O SRI DEEPAND SAHNI,
                 R/O VILLAGE-SINGHA, P.S. TURKAULIYA,
                 DISTRICT-EAST CHAMPARAN.
                                          --PETITIONER

                                               Versus

                 THE STATE OF BIHAR           --OPP.PARTY


2   26.03.2011

Heard learned counsel for the petitioner and

learned Additional Public Prosecutor for the State.

Petitioner is named accused in this counter case,

being husband of the complainant, carries general

allegation of demand of dowry, torture etc., intend to

continue marital life with complainant.

Considering the facts and circumstances, the

petitioner, in the event of arrest or surrender within four

weeks from today, is directed to be enlarged on bail on

furnishing bonds of Rs.10,000/- (Rupees ten thousand)

with two sureties of the like amount each to the

satisfaction of the Subdivisional Judicial Magistrate, West

Muzaffarpur, in Complaint Case no. 1844 of 2007,

subject to the conditions laid down in Section 438(2) of

the Code of Criminal Procedure with additional conditions
2

that he shall remain present before the court below on

each and every date till disposal of the case. If he fails to

remain present on two consecutive dates without any

reasonable explanation the privilege granted shall be

deemed to be cancelled.

AAhmad                          ( Akhilesh Chandra, J.)