IN THE HIGH COURT OF JUDICATURE AT PATNA Cr.Misc. No.32036 of 2010 GAFFAR KHAN S/O LATE MODI KHAN @ MOHI KHAN. Versus STATE OF BIHAR -----------
6. 28.04.2011. Heard learned counsel for the petitioner and
learned counsel for the State.
Torture for demand of dowry is denied including
receiving any amount. Submission is that she is not ready to
reside with this petitioner and only to cast pressure for
realization of some money this case is lodged, otherwise for a
year she was kept with all o.k., gave birth of female child aged 2
years.
Considering the facts and circumstances of the
case, prayer of the petitioner for anticipatory bail is allowed.
In the event of arrest or surrender within one
month from the date of receipt/production of a copy of this order
in connection with Complaint Case No. 520 of 2009, 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 Chief Judicial Magistrate,
Rohtas at Sasaram, subject to the conditions as laid down under
Section 438(2) of Cr.P.C.
Ibrar/- ( Mandhata Singh, J.)