High Court Patna High Court - Orders

Rajvanshi Thakur @ Pappu vs State Of Bihar & Anr on 27 September, 2011

Patna High Court – Orders
Rajvanshi Thakur @ Pappu vs State Of Bihar & Anr on 27 September, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Criminal Miscellaneous No.29276 of 2010
                                   Rajvanshi Thakur @ Pappu
                                                Versus
                                      State Of Bihar & Anr
                                   ----------------------------------

06. 27.09.2011 Heard learned counsel for the petitioner and

learned counsel for the State.

Torture for demand of dowry is the allegation,

but submission of learned counsel for the petitioner is that

divorce and maintenance case was also pending in between

the parties. Differences were otherwise that resolved in

matrimonial cases. One time settlement arrived in which

complainant was sufficiently compensated. So, the divorce

case and maintenance case are decided in its terms.

Having regard to the facts and circumstances

of the case, in the event of arrest or surrender within a

period of one month from the date of receipt/production of

a copy of this order, the 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 the Sub-divisional Judicial Magistrate,

Madhubani in connection with C. R. No.1434 of 2008,

subject to the condition as laid down under section 438(2)

of the Cr. P. C.

Vikash                                                 (Mandhata Singh, J.)