High Court Patna High Court - Orders

Ajay Kumar vs State Of Bihar on 2 November, 2010

Patna High Court – Orders
Ajay Kumar vs State Of Bihar on 2 November, 2010
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Cr.Misc. No.17779 of 2010
                      AJAY KUMAR S/O RAM CHANDRA PRASAD.......PETITIONER.
                                                 Versus
                                          STATE OF BIHAR
                                               -----------

7. 02.11.2010 Heard the learned counsel for the petitioner and the State.

Torture for demand manufacturing certificate about

suffering of the complainant from schizophrenia is the allegation, which

is denied on the ground that just after the marriage of two-three months

a complaint was lodged regarding torture, which was sent for registering

F.I.R. and thoroughly investigated by the Investigating Officer, but final

form submitted finding the allegation false. Thereafter, on the ground of

informant suffering from schizophrenia matrimonial case for declaring

marriage null and void and alternative case for divorce was filed in year

2006, though it was also dismissed. But submission of the learned

counsel for the petitioner is that complainant has been suffering from

mental problem which is incurable and only to cast pressure, this

complaint is lodged.

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/-(ten thousand) with two sureties of the like amount each to

the satisfaction of the Chief Judicial Magistrate, Gaya in connection

with Complaint Case no. 1517/09, subject to the conditions as laid down

under section 438(2) of the Code of Criminal Procedure.

Vikash                                                              ( Mandhata Singh, J.)
 2