High Court Patna High Court - Orders

Ram Pravesh Paswan vs State Of Bihar on 4 July, 2008

Patna High Court – Orders
Ram Pravesh Paswan vs State Of Bihar on 4 July, 2008
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.24629 of 2008
                                 RAM PRAVESH PASWAN
                                       Versus
                                   STATE OF BIHAR
                                    -----------

2. 4.7.2008 Heard.

The case is under Section 498A etc IPC

and the allegation is that for not getting

sufficient dowry the petitioner did not only

illtreate and torture the daughter of the

informant but also married another lady.

The contention is that in fact the lady

was herself married to other man and the man

is very much living and she duped the petitioner

in getting married to him. Now, the lady does

not want to live with the petitioner and was

pressuring to get away from the petitioner and

has filed a false case.

Regard being had to the facts and the

contentions, let the above named petitioner be

released from custody on furnishing bond of

Rs.3,000/-(three thousand) with two sureties of

the like amount each to the satisfaction of

Chief Judicial Magistrate, Muzaffarpur in

Saraiya P.S.Case no.182 of 2006.

( Dharnidhar Jha, J. )
B.Kr.