IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.9173 of 2010
KANHAIYA YADAV son of Ram Bachan Yadav---------Petitioner.
Versus
1. THE STATE OF BIHAR
2. Kunti Devi wife of Kanhaiya Yadav
-----------
For the complainant : Mr. Vivekanand Singh, Adv.
4. 11.8.2010 Heard Learned counsel for the petitioner, complainant and
the State.
Demand of dowry and torture for its non-fulfilment is
alleged which is countered on the point that marriage is 12 years ago.
Victim left the matrimonial house on her own sweet-will rather deserted
the petitioner. Attempt of the Court also failed to have some talks to
resolve the differences but complainant is not appearing.
Having regard to the facts and circumstances of the case, in
the event of arrest or surrender within a period of one month from the
date of receipt/production of a copy of this order, above named
petitioner shall be released on bail on furnishing bail bond of
Rs.10,000/-(Ten thousand) with two sureties of the like amount each to
the satisfaction of the Sub-Divisional Judicial Magistrate,
Kaimur(Bhabua), in connection with Complaint Case no.1062 of 2008,
Tr. No.1651 of 2009 ,subject to the conditions as laid down under
section 438(2) of the Code of Criminal Procedure.
Sudip ( Mandhata Singh,J )