IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23763 of 2008
BHARAT SHARMA
Versus
THE STATE OF BIHAR
-----------
2. 1.7.2008 Heard.
The lady was earlier married and it is
contended dumping her first husband led the
petitioner to marry her. Now the lady has come up
with the story of illtreatment and torture for not
getting some dowry.
The contention is that while marrying a lady
who was earlier married it could have been simply
improbable and out of question to place any demand
of dowry . The further contention is that the
petitioner is ruing his misfortune of such a lady as
to face not only the tirade but also the predicament
of lying in custody since two and half months.
Regard being had to the allegations and the
contentions, let the above named petitioner be
released from custody on furnishing bond of
Rs.3,000/-(three thousand) with two sureties of the
like amount each to the satisfaction of
S.D.J.M.Begusarai in Complaint Case no.2395© of
2006.
( Dharnidhar Jha, J. )
B.Kr.