High Court Patna High Court - Orders

Deepak Rai vs State Of Bihar & Anr on 21 September, 2011

Patna High Court – Orders
Deepak Rai vs State Of Bihar & Anr on 21 September, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Criminal Miscellaneous No.36995 of 2010
                                        Deepak Rai
                                           Versus
                                 State Of Bihar & Anr
                              ----------------------------------

4 21.9.2011 Heard learned counsel for the parties.

Torture for demand of dowry is the

allegation. Submission is that complainant

deserted petitioner after going to her parents,

thereafter married one Akhilesh Choudhary and

blessed with two children even.

Accordingly, prayer for anticipatory

bail is allowed.

In the event of arrest or surrender

within one month from the date of communication

of this order, the 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

Sub-Divisional Judicial Magistrate, Begusarai

in Complaint Case No. 926C/2004, subject to the

condition as laid down under section 438(2)

Cr.P.C.

AI                                                       ( Mandhata Singh, J.)