IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.45361 of 2010
CHANDAN THAKUR
Versus
THE STATE OF BIHAR & ORS.
-----------
02. 22.04.2011 Heard learned counsel for the petitioner ad the state.
Torture for demand of dowry is the allegation, but the
alleged last occasion has been taken to doubt the allegation that he
was allowed to take his wife from her Maika only after giving
written assurance to Delhi, thereafter, there could be no occasion
to again making of any demand and torture. Accordingly to this
petitioner, she herself left Delhi for her Maika as is not willing to
reside with him.
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, the
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 Sub-divisional Judicial
Magistrate, Danapur, Patna in connection with Complaint Case
No.162C of 2009, subject to the condition as laid down under
section 438(2) of the Cr. P. C.
Vikash ( Mandhata Singh, J.)