High Court Patna High Court - Orders

Akhilesh Sah vs State Of Bihar on 3 July, 2008

Patna High Court – Orders
Akhilesh Sah vs State Of Bihar on 3 July, 2008
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.17931 of 2008
                              AKHILESH SAH
                                 Versus
                             STATE OF BIHAR & ANR.
                              -----------

3/ 3.7.2008 Though a vakalatnama has been filed on behalf

of opposite party no.2, the complainant, but no body is

appearing on her behalf.

Heard learned counsel for the petitioner and

also the State.

The petitioner is an accused which has been

registered for offences under Sections 498A of the

Indian Penal Code and 3/4 of the Dowry Prohibition Act

on the basis of a complaint petition filed on behalf of

opposite party no.2.

Submission is that the petitioner is ready to

keep the complainant with full dignity which she

deserves but she is adamant to live separate from

entire family.

Considering the facts and circumstances of

the case, let petitioner Akhilesh Sah 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 Chief Judicial Magistrate, Purnia

in Complaint Case No. 787 of 2006.

Tahir/- ( Shyam Kishore Sharma, J.)