IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.30067 of 2010
1. SREE NATH DUBEY
2. PRAVEEN KUMAR DUBEY
@ PRAVIND KUMAR DUBEY
------------------------ PETITIONERS
Versus
STATE OF BIHAR
-----------
2 1.10.2010 Heard learned counsel for the parties.
Allegation of torture and cruelty is
denied on the ground that differences are
otherwise in between wife and husband,
developing relation with her brother-in-law,
informant left her matrimonial house, filed
maintenance case, thereafter another Complaint
case for offence under section 498A IPC and last
one this case while restitution of conjugal
rights is filed by the husband. Only to cast
pressure extending allegations against all the
family members including petitioners who are
father-in-law and husband are made accused in
the case.
Thus, having regard to the facts and
circumstances of the case, in the event of
arrest or surrender within one month from the
date of communication of this order, the above
named petitioners shall be released on bail on
furnishing bail bond of Rs. 10,000/-(ten
thousand) each with two sureties of the like
2
amount each to the satisfaction of Chief
Judicial Magistrate, Buxar in Simari P.S. Case
No. 64/2010, subject to the condition as laid
down under section 438(2) Cr.P.C.
AI ( Mandhata Singh, J.)