IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous Case No.25671 of 2011
Neeraj Kumar @ Niraj Kumar son of Late Ram Sevak Singh, resident of
village Beladih,P.S.Belagunj,District Gaya
Versus
The State Of Bihar
For the petitioner : Mr.Shivendra Prasad
For the State : Mr.Addl.P.P.
02/ 03.08.2011
Heard learned counsel for the petitioner and learned
counsel for the State.
The petitioner seeks bail in a case which has been
registered for offence under Section 498(A)/34 of the Indian Penal
Code and under Section 3/4 of the Dowry Prohibition Act on the
allegation of demand of dowry.
The petitioner has denied the entire allegation and it
has been submitted that the petitioner had married with the
informant Juli Kumar and when due to strained relationship she
left the house on her own will, he again married with Nikki
Kumari and only on account of that marriage, the present case has
been filed.
Be that as it may, considering the facts and
circumstances of the case, let the above named petitioner be
released on bail on furnishing bail bond of Rs.10,000/-(Rupees ten
thousand) with two sureties of the like amount each to the
satisfaction of Chief Judicial Magistrate, Gaya in Belaganj
P.S.Case No. 60 of 2011.
Tahir/- (Shyam Kishore Sharma, J.)