IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.5737 of 2010
1. SURESH YADAV S/O SHRI DEO NARAYAN YADAV @ JAI NARAYAN YADAV R/O
VILL.- SONAK SAMIER, P.S. AND DISTT.- SUPAUL-------------------------------Petitioner.
Versus
1. THE STATE OF BIHAR
2. SUDANGI DEVI W/O SURESH YADAV R/O VILL.- SONAK SAMIER, P.S. AND DISTT.-
SUPAUL---------------------------------------------------------------------------------------Opposite Parties.
-----------
6. 6.8.2010 Heard Learned counsel for the petitioner and the State.
Submission of the learned counsel for the petitioner is that
though allegation is for torture due to non-fulfilment of demand of
dowry that of a she-buffalow but that also was not demanded just after
the marriage and continued for ten years of marriage even giving birth
of three children is not believable. His further submission is that
complainant has deserted the petitioner residing with her parents and to
justify the same making pressure this complaint petition is filed.
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 Chief Judicial Magistrate, Supaul, in connection
with Complaint Case no.799C of 2008 ,subject to the conditions as laid
down under section 438(2) of the Code of Criminal Procedure.
Sudip ( Mandhata Singh,J )