High Court Patna High Court - Orders

Gopal Sah vs State Of Bihar on 27 September, 2010

Patna High Court – Orders
Gopal Sah vs State Of Bihar on 27 September, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.27201 of 2010
                                        GOPAL SAH
                                           Versus
                                    STATE OF BIHAR
                                         -----------

2 27.09.2010. Heard learned counsel for the parties.

Petitioner has been made accused in a case lodged for

offence under section 498A and other allied sections of the I.P.C.

and sections ¾ of Dowry Prohibition Act.

The petitioner submits that complainant is not his wife.

However, alleged marriage took place in the year 1994 and he is in

custody since 12.6.2010.

In view of the facts and circumstances of the case, let

the petitioner as above be released on bail on furnishing bail bond of

Rs.5000/- (five thousand) with two sureties of the like amount each

to the satisfaction of the Sub-divisional Judicial Magistrate, Saharsa

in Complaint Case No. 47C/2007 on the condition that he would

pay Rs.300/- per month to the complainant till three witnesses are

examined by the prosecution in trial or any interim order of

maintenance is passed in Maintenance case, if any.

Aforesaid amount will be deposited in the court below

by every 14th day of subsequent month, which would be withdrawn

by complainant.

    Shashi.                               ( Samarendra Pratap Singh, J.)