IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.33758 of 2011
Surajdeo Singh S/O Late Ram Dayal Singh
R/O Vill.-Pakri, P.S.-Mahua, District Vaishali........Petitioner.
Versus
The State Of Bihar..............................Opposite party.
----------------------------------
03/ 24.10.2011 Heard learned counsel for the petitioner and learned counsel
for the state.
Petitioner is an accused for offences punishable under
sections 323, 498A, 379 and 34 of the Indian Penal Code.
Learned counsel for the petitioner submits that the petitioner
is the husband of the complainant and has been falsely implicated due to
instigation of ill wishers although he has committed no offence, rather he
is ready and willing to keep the complainant 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, the petitioner, namely Surajdeo Singh 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 Chief Judicial
Magistrate, Vaishali at Hajipur in connection with Mahua P.S. Case
No.561 of 2010 subject to the conditions as laid down under section
438(2) of Code of Criminal Procedure.
Harish (S.N. Hussain, J.)