IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.36995 of 2010
Deepak Rai
Versus
State Of Bihar & Anr
----------------------------------
4 21.9.2011 Heard learned counsel for the parties.
Torture for demand of dowry is the
allegation. Submission is that complainant
deserted petitioner after going to her parents,
thereafter married one Akhilesh Choudhary and
blessed with two children even.
Accordingly, prayer for anticipatory
bail is allowed.
In the event of arrest or surrender
within one month from the date of communication
of this order, the 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
Sub-Divisional Judicial Magistrate, Begusarai
in Complaint Case No. 926C/2004, subject to the
condition as laid down under section 438(2)
Cr.P.C.
AI ( Mandhata Singh, J.)