IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.25032 of 2011
Binay Kumar @ Binay Prasad, Son of Lakshman Prasad, resident of Kazi
Bazar, Maharajganj, P.S.-Maharajganj, District-Siwan.
Versus
The State of Bihar
-----------
2. 29.07.2011 Heard learned counsel for the petitioner and learned
counsel appearing for the State.
The petitioner apprehends his arrest in a case registered for
the offence under Section 323, 498 A IPC and 3 & 4 of the Dowry
Prohibition Act.
It is submitted on behalf of the petitioner that prior to the
institution of present case the petitioner had already filed Divorce Suit
No. 111 of 2010 on 16.3.2010 in the court of Principal Judge, Chapra.
The complainant herself does not want to live with the petitioner and
she left her Sasural in the year 2006.
Learned counsel for the State opposes the prayer for grant
of bail.
Taking into consideration the nature of allegation and the
petitioner being husband of the complainant, let the petitioner, namely
Binay Kumar @ Binay Prasad in the event of his arrest or surrender
before the Court below within a period of four weeks from the date of
communication of this order, be released on bail on furnishing bail
bond of Rs. 5,000/- (Five thousand) with two sureties of the like
amount each to the satisfaction of Sub-Divisional Judicial Magistrate,
Chapra in connection with Complaint Case No. 1866 of 2010.
Sanjeet/ (Ashwani Kumar Singh, J.)