High Court Patna High Court - Orders

Saifuzamman @ Dulara vs State Of Bihar on 4 April, 2011

Patna High Court – Orders
Saifuzamman @ Dulara vs State Of Bihar on 4 April, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.30514 of 2010
                               SAIFUZAMMAN @ DULARA
                                      Versus
                                  STATE OF BIHAR
                                      ------

6/ 04.04.2011 Heard learned counsel for the petitioner, learned counsel

for the State and learned counsel for the complainant, Mr. Viveka

Nand Singh.

Torture for demand of dowry is the allegation but

submission is about complainant’s voluntarily leaving the

matrimonial home and not ready to join the company of the

husband.

Taking that into consideration, 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 C.R. No. 01 of 2010 corresponding to Tr. No. 1106

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 J.M., Ist Class, Rosera,

Samastipur subject to the conditions as laid down under Section

438(2) of Cr. P.C.

shail                                          (Mandhata Singh, J.)