IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.1285 of 2010
SHRABAN KUMAR MANDAL son of Ram Prasad Mandal---------Petitioner.
Versus
THE STATE OF BIHAR .
-----------
3. 27.9.2010 Heard learned counsel for the petitioner and the State.
Though petitioner is husband and is alleged for causing
cruelty for non-fulfilment of demand of dowry but that was not
made at early stage of marriage rather after lapse of years when
complainant did not give birth of any child such demand was made
first by mother-in-law. Thereafter, all the accused persons including
petitioner are alleged for causing cruelty including ousting the
complainant from matrimonial house, according to the learned
counsel, never can be justified for refusal of anticipatory bail.
Having regard to the facts and circumstances of the case,
in the event of arrest or surrender within a period of one month from
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/- with two sureties of the like amount each to the
satisfaction of the S.D.J.M., Madhubani, in connection with C.R.
case no.1114 of 2008, T.R. no.2250 of 2009 subject to the
conditions as laid down under section 438(2) of the Code of
Criminal Procedure.
( Mandhata Singh, J.)
Sudip