IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19655 of 2010
Vijay Shankar Gupta @ Vijay Sah @ Vijay Sahu @ Vijay Shankar Sahu
Versus
STATE OF BIHAR
-----------
02/ 16.06.2010 Heard learned counsel appearing on behalf of the petitioner
and learned counsel appearing on behalf of the State.
The petitioner is in custody in connection with Sessions
Trial No. 119 of 2010 arising out of Complaint. Case No. 338(C) of
2004 for offences punishable under Sections 304(B) and 201 of the
Indian Penal Code and Sections ¾ of the Dowry Prohibition Act.
The petitioner is the father-in-law.
Learned counsel for the petitioner submits that though the
petitioner and other co-accused are resident of Gazipur in the State of
Uttar Pradesh but the case has been instituted by way of a Complaint
Case in Buxar in the State of Bihar. In addition thereto, learned
counsel further submits that there is no specific allegation against the
petitioner in the statement of complaint.
Having regard to the submissions aforesaid, let the
petitioner Vijay Shankar Gupta @ Vijay Sah @ Vijay Sahu @ Vijay
Shankar Sahu be released on bail on furnishing bail bond of Rs.
10,000/- (rupees ten thousand) with two sureties of the like amount
each to the satisfaction of Additional Sessions Judge, F.T.C. Ist, Buxar
in connection with Sessions Trial No. 119 of 2010 arising out of
Complaint. Case No. 338(C) of 2004 subject to the condition that the
petitioner would be attending the trial of the case on each and every
-2-
date fixed and the failure on his part to attend the trial on two
consecutive dates without any reasonable explanation to the
satisfaction of the trial court would confer liberty upon the court
concerned to initiate proceedings for cancellation of his bail bonds and
for taking him into custody.
S.Sb/- (Jyoti Saran, J.)