High Court Patna High Court - Orders

Dinanath Singh vs The State Of Bihar & Anrs. on 21 October, 2011

Patna High Court – Orders
Dinanath Singh vs The State Of Bihar & Anrs. on 21 October, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Criminal Miscellaneous No.43800 of 2010
                                          Dinanath Singh
                                               Versus
                                  The State Of Bihar & Anrs.
                                  ----------------------------------

5 21.10.2011 Heard counsel for the parties.

Torture for demand of dowry is the

allegation. Submission is about willful

desertion by the wife as in court below while

there was some negotiation to settle the

differences, complainant refused to settle the

differences.

Thus, having regard to the facts and

circumstances of the case as well as submission

of the parties, 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, Buxar in Complaint Case

No. 5© of 2010, subject to the condition as

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

AI                                                             ( Mandhata Singh, J.)