High Court Patna High Court - Orders

Rajendra Prasad Yadav &Amp; Anr. vs The State Of Bihar on 19 February, 2011

Patna High Court – Orders
Rajendra Prasad Yadav &Amp; Anr. vs The State Of Bihar on 19 February, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.2064 of 2011
       1. RAJENDRA PRASAD YADAV SON OF CHALITAR RAI.
       2. JITENDRA KUMAR SON OF RAJENDRA PRASAD YADAV, BOTH
          RESIDENT OF VILLAGE- PANDEH P.S. PAROO, DISTRICT
          MUZAFFARPUR                                      -------------PETITIONER
                                          Versus
           THE STATE OF BIHAR                       ------------OPPOSITE PARTY
                                        -----------

2 19.02.2011 Perused the record.

                           The       petitioners            being          the

                 bridegroom         and      the      father        of     the

bridegroom are apprehending their arrest

in a case registered under Section

420/34 of the Indian Penal Code and

under Section 3/4 of the Dowry

(Prohibition) Act.

It is alleged that Rs. 4,99,000/-

was paid through cheque and Rs.

2,50,000/- was paid in cash.

Subsequently, the marriage could not be

finally settled and the cheque amount

was returned but the cash amount was not

returned.

Considering the fact that the
-2-

marriage could not be finally settled

and the cheque amount was returned, let

the above named petitioners be released

on bail in the event of arrest or

surrender before the learned court below

within a period of twelve weeks from

today in connection with Motipur P.S

Case No. 157 of 2010 on furnishing bail

bond of Rs. 10,000/- (Ten Thousand) each

with two sureties of the like amount

each to the satisfaction of learned Sub-

Divisional Judicial Magistrate,

Muzaffarpur Subject to the conditions as

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

(Dinesh Kumar Singh, J.)
Amrendra/-