High Court Patna High Court - Orders

Nagendra Prasad Rai vs State Of Bihar &Amp; Anr on 29 September, 2010

Patna High Court – Orders
Nagendra Prasad Rai vs State Of Bihar &Amp; Anr on 29 September, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.20618 of 2009
                               NAGENDRA PRASAD RAI
                                      Versus
                             1. The STATE OF BIHAR
                             2. Shyam Sundar Devi
                                      ------

6/ 29.09.2010 In view of the Court’s order dated 26.02.2010, husband

and wife are personally present in Court.

Petitioner assures to maintain his wife along with her

son properly otherwise after 17-18 years of the marriage, torture for

demand of dowry is not probable for refusal of anticipatory bail.

Accordingly, 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. 306 of 2008, Tr. No. 2864 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., Hajipur (Vaishali)

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

P.C.

shail                                         (Mandhata Singh, J.)