High Court Patna High Court - Orders

Suman Rai vs State Of Bihar on 14 June, 2010

Patna High Court – Orders
Suman Rai vs State Of Bihar on 14 June, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.17344 of 2010
                                      SUMAN RAI .
                                          Versus
                                  STATE OF BIHAR .
                                        -----------

2/ 14/6/2010 Heard learned counsel for the petitioner and

learned counsel for the State.

The defence of the petitioner husband in a

police case under Sections-498A and 406 of Indian

Penal Code and 3/4 of Dowry Prohibition Act is of

subsequent compromise in a matrimonial case for

restitution filed by him when the parties have

subsequently fallen apart again.

In view of absence of any serious or heinous

physical allegations of assault let the petitioner above

named surrender before the court below within four

weeks when he shall be enlarged on anticipatory bail

upon furnishing the bail-bonds of Rs.20,000/- (twenty

thousand) along with two sureties of the like amount

each to the satisfaction of C.J.M., Bhojpur, Arrah in

connection with Jagdishpur P.S. Case No.16 of 2010

subject to the conditions laid down under Section-

438(2) Cr.P.C.

KC                                                       ( Navin Sinha, J.)