High Court Patna High Court - Orders

Pradeep Kumar Mahto @ Pradeep … vs Pradeep Kumar on 6 October, 2010

Patna High Court – Orders
Pradeep Kumar Mahto @ Pradeep … vs Pradeep Kumar on 6 October, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.37055 of 2010
                   Pradeep Kumar Mahto @ Pradeep Kumar, son of
                   Singheshwar Mahto, resident of B-39, Budha Colony,
                   Chakaram, P.S. Budha Colony, District Patna
                                             --- Petitioner.
                                          Versus
                          The State of Bihar --- Opp. Party.
                                           -----------

2/ 06-10-2010 Heard the parties.

In a criminal prosecution registered under

section 498A of the Indian Penal Code, the petitioner

happens to be the husband of the informant.

It is submitted that there is absolutely no

allegation of demand of dowry but there is some allegation

of torture against the petitioner.

Be that as it may, taking into consideration the

fact that the petitioner is in judicial custody since

23.02.2000, he is directed to the enlarged on bail on

furnishing bail bond of Rs. 10,000/- with two sureties of

the like amount each to the satisfaction of Smt. Pratibha ,

J.M. Ist Class, Patna, in connection with Budha Colony

P.S. Case No. 35 of 2010.

( Birendra Prasad Verma, J.)
BTiwary/