IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.23942 of 2011
Virendra Sharma
Versus
The State Of Bihar
--------
02/ 02.08.2011 Heard learned counsel for the petitioner as well as
learned Addl. Public Prosecutor for the State.
Petitioner is in jail custody since 3.3.2011 in a complaint
case in which cognizance under sections 498A, 323,406 of the IPC
and 3/ 4 of the D.P. Act has been taken on the basis of allegation
made by the wife of the petitioner.
It appears from perusal of the impugned order that earlier
prayer for anticipatory bail of the petitioner was disposed of with
certain directions to the lower court and in compliance of the
aforesaid directions, lower court issued notice to the complainant
but in spite of service of notice she did not appear before the court
below.
Taking into consideration the aforesaid facts and
circumstances as well as submissions of the parties, let the
petitioner, Virendra Sharma, be released on bail on furnishing bail
bonds of Rs 10,000/- with two sureties of the like amount each to
the satisfaction of the Sub divisional Judicial Magistrate, Buxar in
Complaint Case no. 509C/2007.
shahid (Hemant Kumar Srivastava,J)