IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.36170 of 2010
RAHUL RANJAN
Versus
THE STATE OF BIHAR
------
2/ 13.01.2011 Heard learned counsel for the petitioner and learned
counsel for the State.
Torture for demand of dowry is the allegation.
Submission of the learned counsel for the petitioner is that there is
other cause for the differences in between the wife and husband
about complainant’s suffering from a disease to have suicidal
tendency making which a ground Matrimonial Case No. 212 of 2009
is filed in the Family Court, Saran for divorce. Receiving its notice,
this complaint case is lodged.
Taking that into consideration, 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 Complaint Case No. 3485 (c) 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 S.D.J.M., Chapra (Saran) vide Tr. No. 2501 of
2010 subject to the conditions as laid down under Section 438(2) of
Cr. P.C.
shail (Mandhata Singh, J.)