IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.4521 of 2011
PINTU KUMAR
Versus
THE STATE OF BIHAR
-----------
02. 24.03.2011 Petitioner is apprehending his arrest in a
complaint case in which cognizance has been taken
under Sections 406/34 of the I.P.C and Section ¾ of the
Dowry Prohibition Act.
It is alleged against the petitioner that he received
Rs. 1,50,000/- before the engagement ceremony and
thereafter he also, on demand received further Rs.
1,00,00/-
It is submitted by learned counsel for the petitioner
that after investigation the accusation was found false
and final form was submitted but differing with the same,
cognizance has been taken.
Considering the aforesaid facts, let the petitioner
namely Pintu Kumar, in the event of his arrest or
surrender before the Court below within a period of 12
weeks from today, be released on anticipatory bail on
furnishing bail bond of Rs. 10,000/-(ten thousand) with
two sureties of the like amount each to the satisfaction of
Sub-Divisional Judicial Magistrate, Nawadah in
connection with Akbarpur P.S. Case No. 92 of 2007.
Shageer ( Dinesh Kumar Singh, J)