High Court Patna High Court - Orders

Akhilesh Ravidas @ Aklesh Ravidas vs State Of Bihar on 5 May, 2011

Patna High Court – Orders
Akhilesh Ravidas @ Aklesh Ravidas vs State Of Bihar on 5 May, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.23601 of 2010
                    AKHILESH RAVIDAS @ AKLESH RAVIDAS
                                         Versus
                                  STATE OF BIHAR
                                       -----------

5 5.5.2011 Heard learned counsel for the parties.

Torture for demand of dowry is the

allegation. Submission is about willful

disobedience on behalf of complainant herself

which is clear from her conduct that she did not

appear while was noticed to appear to resolve

the differences.

Thus, having regard to the facts and

circumstances of the case, in the event of

arrest or surrender within one month from the

date of communication 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 Sub-Divisional

Judicial Magistrate, Hilsa, Nalanda in Complaint

Case No. 591C of 2009, subject to the condition

as laid down under section 438(2) Cr.P.C.

AI                                                           ( Mandhata Singh, J.)