IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.31974 of 2010
AJAY KUMAR SINGH @ PINTU SINGH
Versus
STATE OF BIHAR
------
2/ 29.10.2010 Heard learned counsel for the petitioner and learned
counsel for the State.
Love of petitioner’s brother, Shippu Singh with
deceased ended in marriage. There can be no occasion to make any
demand. F.I.R. is also speaking about making of demand for the first
time after one and half years of the marriage. If really any demand
was made, not by this petitioner. Torture, if any, was caused for
demand of dowry only. So, the liability can never be extended
involving petitioner justifying refusal of his anticipatory bail.
Considering the facts and circumstances of the case,
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 Gopalpur P.S. Case No. 19 of 2010 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 C.J.M. subject to the conditions as laid down
under Section 438(2) of Cr. P.C.
shail (Mandhata Singh, J.)