High Court Patna High Court - Orders

Kishundeo Patel vs State Of Bihar on 16 August, 2010

Patna High Court – Orders
Kishundeo Patel vs State Of Bihar on 16 August, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.7249 of 2010
                                 KISHUNDEO PATEL
                                      Versus
                               The STATE OF BIHAR
                                      ------

4/ 16.08.2010 Heard learned counsel for the petitioner and learned

counsel for the State.

In view of the Court’s order dated 23.04.2010, petitioner

(husband) and wife (complainant) are physically present in Court.

There is every allegation about torture/cruelty for

demand of dowry. Petitioner undertook to bring back his wife after

going his sasural. According to the petitioner, when he went to

sasural, he was brutally assaulted by the complainant’s hand. It is

submitted on behalf of the complainant that petitioner along with his

friends went there and assaulted the wife and other family members

but the result which appeared is not favouring the complainant. He

(husband) was arrested by the Police, while no coercive order was in

operation issued by this Court. This development entitles the

petitioner for grant of anticipatory bail.

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 Manjaulia P.S. Case No. 284 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, West Champaran subject to the

conditions as laid down under Section 438(2) of Cr. P.C.

shail                                          (Mandhata Singh, J.)