High Court Patna High Court - Orders

Deoraj Prakash Pal @ Deoraj Pal vs State Of Bihar on 29 September, 2010

Patna High Court – Orders
Deoraj Prakash Pal @ Deoraj Pal vs State Of Bihar on 29 September, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.15678 of 2010
                         DEORAJ PRAKASH PAL @ DEORAJ PAL
                                      Versus
                                  STATE OF BIHAR
                                      ------

5/ 29.09.2010 Heard learned counsel for the petitioner and learned

counsel for the State.

Complaint the basis of F.I.R. is lodged after nine years

of the marriage. Cruelty is alleged for demand of dowry but at the

early stage of the marriage. Wife left matrimonial house herself for

parental house never returned and now, she died.

Considering the facts and circumstances of the case,

prayer of the petitioner is allowed.

In the event of arrest or surrender within one month

from the date of receipt/production of a copy of this order in

connection with Itarhi P.S. Case No. 23 of 2010 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 C.J.M., Buxar subject to the conditions as laid

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

shail                                          (Mandhata Singh, J.)