High Court Patna High Court - Orders

Ajay Kumar Das vs State Of Bihar on 11 March, 2011

Patna High Court – Orders
Ajay Kumar Das vs State Of Bihar on 11 March, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.20290 of 2009
                AJAY KUMAR DAS SON OF MAHENDRA DAS, RESIDENT OF VILAGE
                MAITHI, P.S. GAIGHAT, DISTRICT- MUZAFFARPUR
                                   Versus
                1.    STATE OF BIHAR
                2.    RENU DEVI DAUGHTER OF DEOKI RAM OF VILLAGE SUMERA,
                      P.S. KUDHNI, DISTRICT- MUZAFFARPUR
                                -----------

15 11.03.2011 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 this matter was taken up on

several occasions and on all the occasions petitioner was ready

to take the complainant back to her matrimonial home,

however, it is the complainant who is not willing to go with the

petitioner. It is further submitted that no body is appearing on

behalf of the complainant for the last three occasions

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, 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, East

Muzaffarpur, in connection with Complaint Case No. 1310 of

2007 subject to the conditions as laid down under section

438(2) Cr. P.C.

     Manish/-               ( Shailesh Kumar Sinha,J.)