IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.16172 of 2010
VIKASH YADAV son of Baijnath Yadav----------Petitioner.
Versus
STATE OF BIHAR .
-----------
4. 11.8.2010 Heard Learned counsel for the petitioner and the State.
Petitioner is alleged for demand of dowry and causing of
cruelty for its non-fulfilment but marriage in itself is denied on the
ground that petitioner was married already, was kidnapped and was
forced to put vermillion on the forehead of the complainant which never
can be accepted for valid marriage. Udakishunganj P.S. case no.27 of
2008 is pending filed on behalf of the petitioner.
Having regard to the facts and circumstances of the case, in
the event of arrest or surrender within a period of one month from the
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/-(Ten thousand) with two sureties of the like amount each to
the satisfaction of the Sub-Divisional Judicial Magistrate, Madhepura,
in connection with Complaint Case no.175 of 2008 ,subject to the
conditions as laid down under section 438(2) of the Code of Criminal
Procedure.
Sudip ( Mandhata Singh,J )