High Court Patna High Court - Orders

Amit Kumar Sriwastava vs State Of Bihar &Amp; Anr on 13 December, 2010

Patna High Court – Orders
Amit Kumar Sriwastava vs State Of Bihar &Amp; Anr on 13 December, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.90 of 2010
                              AMIT KUMAR SRIWASTAVA
                                      Versus
                              1. The STATE OF BIHAR
                              2. Smt. Priyanka
                                      ------

10/ 13.12.2010 Heard learned counsel for the petitioner and learned

counsel for the State.

Torture followed by assault and other ways is there but

for a simple reason for demand of Rs. Five lacs in dowry to

purchase a flat in Delhi. After going through the F.I.R., demand

appears doubtful as while marriage was to be solemnized,

petitioner’s father fell ill and money, if any, was given that was as

debt. Complaint to S.P., Zind is there at informant’s hand, while

Divorce Case is filed by the petitioner. Specifically, it is said that

differences are otherwise for matrimonial cause and to cast pressure

only, this complaint petition is filed.

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 Bettiah Town P.S. Case No. 156 of 2009 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., Bettiah subject to the conditions

as laid down under Section 438(2) of Cr. P.C.

shail                                          (Mandhata Singh, J.)