High Court Patna High Court - Orders

Dinesh Pandit vs State Of Bihar on 2 February, 2011

Patna High Court – Orders
Dinesh Pandit vs State Of Bihar on 2 February, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.35365 of 2010
                                  DINESH PANDIT
                                        Versus
                                 STATE OF BIHAR
                                       -----------

04. 02.02.2011 Heard learned counsel for the petitioner and the State.

Torture for demand of dowry is the allegation.

Submission on behalf of the petitioner is that within a month of

marriage pregnancy of complainant was detected, was made a ground

for divorce, but to cast pressure complainant went to her parents got

herself aborted and filed complaint cases one after another, both within

an interval of months. One was even withdrawn just before filing of

present one. Further submission of the learned counsel for petitioner is

about filing of divorce case, on the ground of adultery.

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, 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 the Sub-divisional Judicial Magistrate, Muzaffarpur

(East) in connection with Complaint case No. 2672 of 2009, subject to

the condition as laid down under section 438(2) of the Code of

Criminal Procedure.

Vikash                                                      (Mandhata Singh, J.)