IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.35982 of 2010
ASHOK SHARMA
Versus
STATE OF BIHAR
-----------
02. 29.09.2010 Petitioner being the husband is languishing
in custody in a case registered under Sections 321,
342, 323, 328, 498A of the I.P.C. and Section ¾ of the
Dowry Prohibition Act.
It is alleged by the informant that
petitioner has married by duping the informant
though he was already married from before.
Learned counsel for the petitioner submits
that since there was no issue from the first wife, hence
by disclosing the first marriage, the petitioner married
with the informant.
Petitioner is ready to pay Rs. 1000/-(one
thousand) per month from October, 2010.
The petitioner will deposit the money in the
account of the informant in the first week of every
month. The informant will supply the account
number to the petitioner within a period of one week.
The aforesaid payment will be subject to any order
passed in matrimonial or maintenance proceedings.
Considering the aforesaid facts, let the
petitioner namely Ashok Sharma, be released on bail
2
on furnishing bail bond of Rs. 10,000/-(ten thousand)
with two sureties of the like amount each to the
satisfaction of Chief Judicial Magistrate, Gaya in
connection with Tikari P.S. Case No. 175 of 2006.
( Dinesh Kumar Singh, J.)
Shageer