IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.43730 of 2010
SANTOSH KUMAR KASHYAP
Versus
THE STATE OF BIHAR
-----
02. 13.04.2011 Heard learned counsel for the petitioner and the state.
Torture for demand of dowry is the allegation. Lawyer
for complainant is there to place the allegation effectively and by
filing a document allegedly written at the instance of police that
every assurance was given by the complainant to keep the informant
with dignity and honour is not being obeyed rather she has been
tortured again. Further submission on her behalf is that just after
lodging of this F. I. R. divorce case was filed by this petitioner,
thereafter, a complaint case for theft of ornaments and other
household articles in itself goes to show that differences are there in
between the wife and husband for different causes not for demand of
dowry only.
Having regard to the facts and circumstances of the case,
in the event of arrest or surrender within a period of one month from
the date of receipt/production of a copy of this order, the above
named petitioner shall be released on bail on furnishing bail bond of
Rs.10,000/- (ten thousand) with two sureties of the like amount each
to the satisfaction of the Chief Judicial Magistrate, Bhojpur at Ara in
connection with Ara Town P. S. Case No.320 of 2010, subject to
conditions as laid down under section 438(2) of the Cr. P. C.
Vikash (Mandhata Singh, J.)