IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20290 of 2009
AJAY KUMAR DAS SON OF MAHENDRA DAS, RESIDENT OF VILAGE
MAITHI, P.S. GAIGHAT, DISTRICT- MUZAFFARPUR
Versus
1. STATE OF BIHAR
2. RENU DEVI DAUGHTER OF DEOKI RAM OF VILLAGE SUMERA,
P.S. KUDHNI, DISTRICT- MUZAFFARPUR
-----------
15 11.03.2011 Heard learned counsel for the petitioner and the
State.
The offence alleged is under Section 498A of the
Indian Penal Code and Sections 3 & 4 of the Dowry Prohibition
Act.
It is submitted that this matter was taken up on
several occasions and on all the occasions petitioner was ready
to take the complainant back to her matrimonial home,
however, it is the complainant who is not willing to go with the
petitioner. It is further submitted that no body is appearing on
behalf of the complainant for the last three occasions
Considering the facts and circumstances of the case,
it is directed that in the event of arrest or surrender within a
period of four weeks from today, the petitioner, above named, be
released on bail on furnishing bail bond of Rs. 10,000/- (ten
thousand) each with two sureties of the like amount each to the
satisfaction of the Sub-Divisional Judicial Magistrate, East
Muzaffarpur, in connection with Complaint Case No. 1310 of
2007 subject to the conditions as laid down under section
438(2) Cr. P.C.
Manish/- ( Shailesh Kumar Sinha,J.)