IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.17931 of 2008
AKHILESH SAH
Versus
STATE OF BIHAR & ANR.
-----------
3/ 3.7.2008 Though a vakalatnama has been filed on behalf
of opposite party no.2, the complainant, but no body is
appearing on her behalf.
Heard learned counsel for the petitioner and
also the State.
The petitioner is an accused which has been
registered for offences under Sections 498A of the
Indian Penal Code and 3/4 of the Dowry Prohibition Act
on the basis of a complaint petition filed on behalf of
opposite party no.2.
Submission is that the petitioner is ready to
keep the complainant with full dignity which she
deserves but she is adamant to live separate from
entire family.
Considering the facts and circumstances of
the case, let petitioner Akhilesh Sah 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 Chief Judicial Magistrate, Purnia
in Complaint Case No. 787 of 2006.
Tahir/- ( Shyam Kishore Sharma, J.)