High Court Patna High Court - Orders

Alok Kumar @ Alok Kumar Bharti vs State Of Bihar &Amp; Anr on 26 October, 2010

Patna High Court – Orders
Alok Kumar @ Alok Kumar Bharti vs State Of Bihar &Amp; Anr on 26 October, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.24436 of 2010
                          ALOK KUMAR @ ALOK KUMAR BHARTI
                                      Versus
                              1. The STATE OF BIHAR
                              2. Khushbu Kumari
                                      ------

4/ 26.10.2010 Heard learned counsel for the petitioner and learned

counsel for the State.

Cruelty for non-fulfillment of demand of dowry is

alleged. Similar allegation is made against complainant by filing a

divorce case much earlier to this complaint petition for divorce.

Marriage is said love marriage. Maintenance is mainly sought in

complaint petition. Regular payment by informant’s family if is

accepted then there is no need of seeking maintenance mainly.

Considering the facts and circumstances of the case, the

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 K. Hat P.S. Case No. 416 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 C.J.M., Purnia subject to the conditions as laid

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

shail                                          (Mandhata Singh, J.)