High Court Patna High Court - Orders

Naresh Kumar vs State Of Bihar &Amp; Anr on 21 September, 2010

Patna High Court – Orders
Naresh Kumar vs State Of Bihar &Amp; Anr on 21 September, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.24826 of 2010
                                   NARESH KUMAR
                                      Versus
                              1. The STATE OF BIHAR
                              2. Mnik Raj Devi
                                      ------

2/ 21.09.2010 Heard learned counsel for the petitioner and learned

counsel for the State.

Petitioner is husband alleged for causing cruelty for non-

fulfillment of demand of cash. Submission of the learned counsel for

the petitioner is that complainant’s brother married petitioner’s niece

who later died and case was lodged for abetment against

complainant and other family members. Now, case is at the stage of

trial. So, only to pressurize, this case is lodged. The matter was

thoroughly investigated by the I.O. who submitted final form

exonerating all the accused persons and only on protest cognizance

is taken.

Taking that into consideration, prayer of the petitioner is

allowed.

In the event of arrest or surrender within one month

from the date of receipt/production of a copy of this order in

connection with Complaint Case No. 895 of 2009 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 S.D.J.M., Bikramganj, Rohtas at Sasaram subject

to the conditions as laid down under Section 438(2) of Cr. P.C.

shail                                         (Mandhata Singh, J.)