Patna High Court Cr.Misc. No.27445 of 2011 (2) dt.02-09-2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.27445 of 2011
======================================================
Sunil Ram
…. …. Petitioner
Versus
The State of Bihar
…. …. Opposite Party
======================================================
2 02-09-2011 Heard learned counsel for the petitioner as well
as learned Additional Public Prosecutor for the state.
Petitioner is in jail custody since 04.07.2011 in a
case registered under Sections 323, 494, 498(A) of the Indian
Penal Code and ¾ of the Dowry Prohibition Act.
The petitioner is husband of the informant and
admittedly, his marriage had taken place with informant in the
year of 2001 whereas the present case was lodged in the year of
2009.
It would appear from perusal of the impugned
order that petitioner was granted provision provisional bail by the
learned Sessions judge on 22.02.2010 with direction to surrender
on 15.03.2010, but petitioner did not surrender and subsequently,
he was arrested on 04.07.2011 and since then he is languishing in
jail.
Taking into consideration the aforesaid facts and
circumstances of the case as well as submission of the parties, let
the petitioner, namely, Sunil Ram, be released on bail on
Patna High Court Cr.Misc. No.27445 of 2011 (2) dt.02-09-2011
furnishing bail bond of Rs 10,000/- (ten thousand) each with two
sureties of the like amount each, in connection with Sidhwaliya
P.S. Case No. 65 of 2009, Trial No. 2301 of 2011, to the
satisfaction of Sub-Divisional Judicial Magistrate, Gopalganj.
(Hemant Kumar Srivastava, J)
Bhardwaj/-