IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.90 of 2010
AMIT KUMAR SRIWASTAVA
Versus
1. The STATE OF BIHAR
2. Smt. Priyanka
------
10/ 13.12.2010 Heard learned counsel for the petitioner and learned
counsel for the State.
Torture followed by assault and other ways is there but
for a simple reason for demand of Rs. Five lacs in dowry to
purchase a flat in Delhi. After going through the F.I.R., demand
appears doubtful as while marriage was to be solemnized,
petitioner’s father fell ill and money, if any, was given that was as
debt. Complaint to S.P., Zind is there at informant’s hand, while
Divorce Case is filed by the petitioner. Specifically, it is said that
differences are otherwise for matrimonial cause and to cast pressure
only, this complaint petition is filed.
Considering the facts and circumstances of the case,
prayer of the petitioner is allowed.
In the event of arrest or surrender within one month
from the date of receipt/production of a copy of this order in
connection with Bettiah Town P.S. Case No. 156 of 2009 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 C.J.M., Bettiah subject to the conditions
as laid down under Section 438(2) of Cr. P.C.
shail (Mandhata Singh, J.)