IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20560 of 2011
Bijendra Mandal son of Late Patwari Mandal, resident of village Mahikhand,
Police Station Barhara Kothi, District- Purnia
Versus
The State Of Bihar
-----------
For the petitioner–Rama Nand Poddar
For the State—- J.K.Singh
2 01.07.2011 Heard both sides.
The petitioner seeks bail in connection with
Complaint Case No. 502 of 2008 registered under Sections
498A, 494, 504 of the Indian Penal Code and 3&4 of Dowry
Prohibition Act.
Learned counsel appearing on behalf of the
petitioner submits that though the petitioner is ready to keep the
complainant but the complaint, who is the first wife of the
petitioner, herself is not ready to live with the petitioner and the
petitioner is in custody since 20.7.2010.
The allegation is that after the marriage of
complaintant Ruman Devi with the petitioner, all the accused
persons including the petitioner-husband tortured the
complainant physically and mentally and demanded dowry.
There is also allegation that the petitioner married another
woman and ousted the complainant from his house.
Considering the facts and circumstances of the case,
the petitioner, Bijendra Mandal, is directed to be released on bail
on furnishing bail bond of Rs. 10,000/-( ten thousand) each with
two sureties of the like amount to the satisfaction of S.D.J.M,
2
Naugachhia, Bhagalpur in connection with Complaint Case No.
502 of 2008.
Namita ( Rajendra Kumar Mishra, J.)