IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.19439 of 2011
======================================================
1. Daroga Chouhan
2. Anil Kumar Chouhan.
…. …. Petitioner/s
Versus
1. The State Of Bihar
2. Minti Devi.
…. …. Opposite Party/s
======================================================
4 16-11-2011 The petitioner being the husband is apprehending his
arrest in connection with Complaint Case No. 698C of 2010 in
which cognizance has been taken under Section 498A of the
Indian Penal Code and Section 4 of the Dowry Prohibition Act
pending in the court of learned Sub-divisional Judicial
Magistrate, Buxar.
The marriage was performed in the year 2004 when the
present complaint was filed on 28.06.2010 with the accusation
of torture and demand of dowry. It appears that subsequent to
the present complaint, the petitioner has filed a divorce case on
28th of July 2010.
The petitioner and opposite party no.2 are present. The
opposite party no.2 is ready to resume the conjugal life,
however the petitioner no.2 declines to accept her as wife.
In the circumstances, this Court is not inclined to grant
bail to the petitioner no.2. Accordingly, the application for
anticipatory bail with regard to petitioner no.2 is rejected.
In pursuance to the earlier order, the cost of Rs. 1,000/-
has been paid to the opposite party no.2.
(Dinesh Kumar Singh, J)
Amrendra Kumar/-