High Court Patna High Court - Orders

Urmendra Sah @ Umrendra Sah @ … vs The State Of Bihar on 22 April, 2011

Patna High Court – Orders
Urmendra Sah @ Umrendra Sah @ … vs The State Of Bihar on 22 April, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.10664 of 2011
                 URMENDRA SAH @ UMRENDRA SAH @ FAKAD SON OF LATE
                 MARKAT SAH.
                                          Versus
                                THE STATE OF BIHAR
                                        -----------

2 22.04.2011 Heard learned counsels for the petitioner and

the State.

The petitioner being the husband is

apprehending his arrest in a complaint case in which

cognizance has been taken under Section 498A of the

Indian Penal Code.

It is submitted by learned counsel for the

petitioner that the complainant is residing with the

petitioner at his house. The petitioner’s willingness to

resume the conjugal life gets reflected from the

impugned order also.

Considering the aforesaid facts, let the above

named petitioner, be released on provisional

anticipatory bail for six months, in the event of his

arrest or surrender before the learned Court below

within a period of 12 weeks from today, on furnishing

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

sureties of the like amount each to the satisfaction of
2

the learned Sub-Divisional Judicial Magistrate,

Bikramganj, Rohtas in connection with Complaint Case

No. 246/2010, subject to the conditions as laid down

under Section 438(2) Cr.P.C.

If the complainant and the petitioner appear

before the learned court below and file a joint

application that they are residing together then the

provisional bail of the petitioner will be confirmed by

the learned court below.

(Dinesh Kumar Singh, J.)
Amrendra/-