High Court Patna High Court - Orders

Anil Sah vs The State Of Bihar & Anr on 10 August, 2011

Patna High Court – Orders
Anil Sah vs The State Of Bihar & Anr on 10 August, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.29991 of 2010
                                          Anil Sah
                                           Versus
                                  The State Of Bihar & Anr
                                          -----------

07. 10.08.2011 Heard learned counsel for the petitioner and

learned counsel for the State.

Torture for demand of dowry is the allegation.

Submission of learned counsel for the petitioner is about

differences in between wife and husband for other

matrimonial causes and complainant is not ready to reside

with this 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, 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 the Sub-divisional Judicial Magistrate, Katihar in

connection with Complaint Case No.C.A-3278 of 2008,

subject to the condition as laid down under section 438(2) of

the Cr. P. C.

Vikash                                                        (Mandhata Singh, J.)