IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.26624 of 2010
DHANJI GOND son of Tapeshwar Gond-----------Petitioner.
Versus
STATE OF BIHAR .
-----------
2. 25.8.2010 Heard Learned counsel for the petitioner and the State.
Torture for demand of dowry is denied on the ground that
complainant’s daughter given birth of a female child only after five
months of the marriage which was informed to the concerned police
station and a Panchyati of caste men was held in which divorce was
decided and only to cast pressure this case is lodged.
Having regard to the facts and circumstances of the case, in
the event of arrest or surrender within a period of one month from the
date of receipt/production of a copy of this order, 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 the Chief Judicial Magistrate, Buxar, in connection
with Complaint Case no.1141 C of 2007/Tr. No.1206 of 2010 ,subject to
the conditions as laid down under section 438(2) of the Code of
Criminal Procedure.
Sudip ( Mandhata Singh,J )