High Court Patna High Court - Orders

Kanti Mohan Sahay (Father In Law) vs The State Of Bihar on 11 April, 2013

Patna High Court – Orders
Kanti Mohan Sahay (Father In Law) vs The State Of Bihar on 11 April, 2013
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Criminal Miscellaneous No.9675 of 2013
                 ======================================================
                 Kanti Mohan Sahay
                                                                      .... .... Petitioner.
                                                 Versus
                 The State Of Bihar
                                                                 .... .... Opposite Party.
                 ======================================================
                 CORAM: HONOURABLE MR. JUSTICE DINESH KUMAR
                 SINGH
                 ORAL ORDER

2 11-04-2013 Heard learned counsels for the petitioner,

complainant and the State.

The petitioner being the father of the

husband of the complainant is apprehending his

arrest in a complaint case in which cognizance has

been taken for the offences punishable under

Sections 498A of the Indian Penal Code and 4 of the

D. P. Act.

The accusation is of torture for non-

fulfillment of dowry demand.

Considering the thrust of accusation against

the husband of the complainant, let the petitioner,

above named, 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 Complaint Case No. 570(C) of 2012,

Tr. No. 1760 of 2012 on furnishing bail bond of

Rs.10,000/-(Ten Thousand) with two sureties of the

like amount each to the satisfaction of the learned
2 Patna High Court Cr.Misc. No.9675 of 2013 (2) dt.11-04-2013

2/2

S.D.J.M., Buxar, subject to the conditions as laid

down under Section 438(2) of the Code of Criminal

Procedure.

U.K./-                                      (Dinesh Kumar Singh, J)