High Court Patna High Court - Orders

Rudal Kushwaha vs The State Of Bihar on 8 November, 2011

Patna High Court – Orders
Rudal Kushwaha vs The State Of Bihar on 8 November, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Criminal Miscellaneous No.33573 of 2011
                                         Rudal Kushwaha
                                              Versus
                                       The State Of Bihar
                                              -----------

02/ 08.11.2011 Heard learned counsel for the petitioner as well as learned

Addl. Public Prosecutor for the State.

Petitioner is husband of the informant and the marriage of

the petitioner had taken place with the informant on 2.5.2008. After

solemnization of marriage, informant went to her sasural. She was

allegedly subjected to torture and harassment by the petitioner and

other in-laws on account of non-fulfillment of dowry.

The contention of learned counsel for the petitioner is that

informant herself does not want to lead her conjugal life with the

petitioner and, as a matter of fact, petitioner was provisionally

released on bail by the learned Sessions Judge and after that when he

went to the house of the informant to take her Bidai, the informant

flatly refused to accompany the petitioner and similarly, when his

prayer for bail was moved before the learned Sessions Judge, the

informant again refused to go with the petitioner on this or that

pretext.

Taking into consideration the above stated facts and

circumstances as well as submissions of the parties, particularly,

keeping in mind that there is no chance of reconciliation between the

parties, let the petitioner, Rudal Kushwaha, be released on bail on

furnishing bail bonds of Rs 10,000/- with two sureties of the like

amount each to the satisfaction of the Chief Judicial Magistrate,
-2-

Gopalganj in Bhorey P.S. Case no. 86/2010.

shahid                               (Hemant Kumar Srivastava,J)