High Court Patna High Court - Orders

Rajesh Yadav @ Dheeraj Yadav vs The State Of Bihar on 24 January, 2011

Patna High Court – Orders
Rajesh Yadav @ Dheeraj Yadav vs The State Of Bihar on 24 January, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.44487 of 2010
                  RAJESH YADAV @ DHEERAJ YADAV, son of Narayan Yadav
                                             Versus
                                   THE STATE OF BIHAR
                                           -----------

2 24.01.2011 Heard learned counsel for the petitioner as well as

learned P.P. for the State.

Petitioner is languishing in jail custody since

08.09.2010 in connection with Complaint Case No.467C of 2009

for the offence under Section 498A of the I.P.C. and Section 4 of

Dowry Prohibition Act.

Although, the petitioner is husband and there is

allegation that he used to torture the complainant on account of

non-fulfillment of illegal dowry demand, but considering this

aspect of the matter that the petitioner has also filed a matrimonial

case i.e. Matrimonial Case No.39 of 2010 (Divorce Case) in the

court of learned Principal Judge, Family Court, Saharsa, levelling

allegation of adultery against the complainant, I think it proper to

release the petitioner on bail, accordingly, petitioner, namely,

Bishun Mian @ Bishunia Mian is directed to be released on bail

on furnishing bail bonds of Rs.10,000/-(ten thousand) with two

sureties of the like amount each to the satisfaction of learned

S.D.J.M., Madhepura in connection with above stated Complaint

Case No.467C of 2009.

PN                                                  ( Hemant Kumar Srivastava,J.)