High Court Patna High Court - Orders

Gaffar Khan vs State Of Bihar on 28 April, 2011

Patna High Court – Orders
Gaffar Khan vs State Of Bihar on 28 April, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Cr.Misc. No.32036 of 2010
                         GAFFAR KHAN S/O LATE MODI KHAN @ MOHI KHAN.
                                                 Versus
                                          STATE OF BIHAR
                                               -----------

6. 28.04.2011. Heard learned counsel for the petitioner and

learned counsel for the State.

Torture for demand of dowry is denied including

receiving any amount. Submission is that she is not ready to

reside with this petitioner and only to cast pressure for

realization of some money this case is lodged, otherwise for a

year she was kept with all o.k., gave birth of female child aged 2

years.

Considering the facts and circumstances of the

case, prayer of the petitioner for anticipatory bail 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. 520 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 Chief Judicial Magistrate,

Rohtas at Sasaram, subject to the conditions as laid down under

Section 438(2) of Cr.P.C.

Ibrar/-                                                      ( Mandhata Singh, J.)