High Court Patna High Court - Orders

Mantoo Paswan vs State Of Bihar &Amp; Anr on 28 October, 2010

Patna High Court – Orders
Mantoo Paswan vs State Of Bihar &Amp; Anr on 28 October, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.44256 of 2009
                                  MANTOO PASWAN
                                      Versus
                          1. The STATE OF BIHAR
                          2. Baby Kumari
                                      ------

6/ 28.10.2010 Heard learned counsel for the petitioner and learned

counsel for the State.

Torture is for demand of dowry is the allegation. Denial

is the defence. An attempt was made to reconcile. Complainant

accompanied husband. Now, allegation is about assault while she

remained in her matrimonial home and marrying husband another

lady. This much was informed to the Police Officer and enquiry was

conducted in which much fault was found on the part of the

complainant by the Police Officials.

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. 750C of 2008 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., Nalanda at Biharshariff subject to the

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

Shail                                         (Mandhata Singh, J.)