IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.18761 of 2011
Sheo Narayan Singh & Ors.
Versus
The State Of Bihar
-----------
3. 29.06.2011. Heard the learned counsels for the
petitioners and the State.
The petitioners are apprehending
their arrest in complaint case in which
cognizance has been taken under Section 420
of the Indian Penal Code and Section 4 of
the D.P. Act.
It is alleged that the petitioner
No. 2′ father took Rs. 1,50,000/- from the
complainant and then fixed date for
engagement and marriage but subsequently
further demand of Rs. 1,50,000/- was made
but on non fulfillment of the same the
marriage was not solemnized.
Learned counsel for the petitioners
submits that accusation of payment of Rs.
1,50,000/- appears unreasonable since it is
admitted by the complainant in paragraph
no.4 of the complaint that payment was given
prior to engagement at the house of the
complainant. It is further submitted that
thrust of accusation is against petitioner
2
no.1 and not the petitioner no. 2, let the
petitioners, Sheo Narayan Singh and Ram
Sagar Singh, be released on bail in the
event of arrest or surrender before the
learned court below within a period of
twelve weeks from today in connection with
complaint case no. 771 of 2010 on furnishing
bail bond of Rs.10,000/-(Ten Thousand) each
with two sureties of the like amount each to
the satisfaction of the learned S.D.J.M.,
Bikramganj, Rohtas, subject to the
conditions as laid down under Section 438(2)
of the Code of Criminal Procedure.
U. K. ( Dinesh Kumar Singh, J)