High Court Patna High Court - Orders

Pankaj Kumar Jha vs State Of Bihar &Amp; Anr on 29 September, 2010

Patna High Court – Orders
Pankaj Kumar Jha vs State Of Bihar &Amp; Anr on 29 September, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.29763 of 2010
                   PANKAJ KUMAR JHA S/O Ganesh Jha.............Petitioner.
                                           Versus
                               STATE OF BIHAR & ANR .
                                         -----------

2. 29.09.2010 Heard the learned counsel for the petitioner and the

State.

Cruelty is there for demand of dowry, which is denied

on the ground that petitioner was married while he was twelve

years of age and complainant was in habit to have in the

matrimonial home for which petitioner filed divorce case which is

decreed also and only to make pressure, this case is lodged

entitling the petitioner for bail.

Having regard to the facts and circumstances of the

case, in the event of arrest or surrender within a period of one

month from the date of receipt/production of a copy of this order,

above named petitioner shall be released on bail on furnishing bail

bond of Rs.10,000/- with two sureties of the like amount each to

the satisfaction of the Chief Judicial Magistrate, Begusarai in

connection with Bachhwara P.S. Case No. 127 of 2009, subject to

the conditions as laid down under section 438(2) of the Code of

Criminal Procedure.

      Bhardwaj                                          ( Mandhata Singh, J.)