High Court Patna High Court - Orders

Niranjan Singh vs State Of Bihar on 11 October, 2010

Patna High Court – Orders
Niranjan Singh vs State Of Bihar on 11 October, 2010
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.35225 of 2010
                                       NIRANJAN SINGH
                                               Versus
                                        STATE OF BIHAR
                                             -----------

02/ 11.10.2010 Heard learned counsel appearing on behalf of the

petitioner and the State.

The petitioner is in custody in connection with

Bhabhua P.S. Case No. 267 of 2010 for offence punishable

under Sections 341, 323, 504/34 of the Indian Penal Code and

Sections ¾ of the Dowry Prohibition Act.

Learned counsel for the petitioner submits that

whereas the allegations as set out insofar as the Penal Code is

concerned all the offences are bailable, for the alleged demand

of dowry the petitioner, an Army personnel who also was the

bridegroom, has remained in custody since 20.06.2010.

Having regard to the circumstances and the

submission of learned counsel, let the petitioner Niranjan Singh

be released on bail on furnishing bail bond of Rs. 10,000/-

(rupees ten thousand) with two sureties of the like amount each

to the satisfaction of learned Chief Judicial Magistrate, Kaimur

at Bhabhua in connection with Bhabhua P.S. Case No. 267 of

2010.

S.Sb/-                                                  (Jyoti Saran, J.)