High Court Patna High Court - Orders

Sivnath Pathak @ Srinath Pathak vs State Of Bihar &Amp; Anr on 29 July, 2010

Patna High Court – Orders
Sivnath Pathak @ Srinath Pathak vs State Of Bihar &Amp; Anr on 29 July, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.20611 of 2009
                         SIVNATH PATHAK @ SRINATH PATHAK
                                      Versus
                               STATE OF BIHAR & ANR
                                      ------

8/ 29.07.2010 Heard learned counsel for the petitioner and learned

counsel for the State.

There is allegation of demand of dowry and torture for

its non-fulfillment but submission of the learned counsel for the

petitioner is that complainant neither like this petitioner nor willing

to reside with him. An attempt was made by this Court to resolve the

differences but of no avail. To have some unreasonable gain, this

case is lodged never justifies refusal of anticipatory bail.

Accordingly, prayer of the petitioner is allowed.

In the event of arrest or surrender within one month

from the date of receipt/production of a copy of this order in

connection with C.R. No. 480 of 2008 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 J.M., Madhubani subject to the conditions as laid

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

shail                                          (Mandhata Singh, J.)