High Court Patna High Court - Orders

Sachindra Nath Rai @ Raju vs State Of Bihar on 12 October, 2010

Patna High Court – Orders
Sachindra Nath Rai @ Raju vs State Of Bihar on 12 October, 2010
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.30999 of 2010
               SACHINDRA NATH RAI @ RAJU SON OF GAUR CHANDRA RAI, RESIDENT
               OF   VILLAGE-    BAITHWALIA,   P.S.    NICHNAUL,    DISTRICT-
               MAHARAJGANJ, UTTAR PRADESH AT PRESENT VILLAGE PARSAUNI
               FARM, P.O.- PARSAUNI FARM, P.S. CHAUTARWA, DISTRICT- WEST
               CHAMPARAN
                                  Versus
               1.    STATE OF BIHAR
               2.    KALPANA RAI DAUGHTER OF SHAKHA NATH SIKDAR, C/O SMT.
                     USHA RANI DAS, RESIDENT OF MOHALLA RAJENDRA NAGAR,
                     NEW COLONY, NAKA NO.3, KALIBAGH, P.S. BETTIAH TOWN,
                     DISTRICT- WEST CHAMPARAN, WIFE OF SACHINDRA NATH RAI
                     @ RAJU SON OF GAUR CHANDRA RAI, RESIDENT OF VILLAGE
                     BAITHWALIA, P.S. NICHNAUL, DISTRICT- MAHRAJGANJ UTTAR
                     PRADESH AT PRESENT VILLAGE PARSAUNI FARM, P.O.-
                     PARSAUNI   FARM,   P.S.  CHAUTARWA,    DISTRICT-   WEST
                     CHAMPARAN
                               -----------

2 12.10.2010 Heard learned counsel for the petitioner and the State.

The offence alleged is under Section 498A of the Indian

Penal Code and sections 3 & 4 of the Dowry Prohibition Act.

It is submitted that the present case has been lodged for

ulterior purposes in the year 2005 whereas the marriage was

solemnized in the year 1993. It is further submitted that the present

false case has been lodged for the offence which is alleged to have

taken place in the year 1994.

Considering the facts and circumstances of the case, it is

directed that in the event of arrest or surrender within a period of

four weeks from today, let the petitioner, above named be released

on bail on furnishing bail bond of Rs. 10,000/- (ten thousand) each

with two sureties of the like amount each to the satisfaction of the

Sub Divisional Judicial Magistrate, Bettiah, West Champaran in

connection with Complaint Case No. 2771-C/05, trial no. 427/10

subject to the conditions as laid down under Section 438(2) of the

Code of Criminal Procedure.

    Manish/-                               ( Shailesh Kumar Sinha,J.)