IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.27201 of 2010
GOPAL SAH
Versus
STATE OF BIHAR
-----------
2 27.09.2010. Heard learned counsel for the parties.
Petitioner has been made accused in a case lodged for
offence under section 498A and other allied sections of the I.P.C.
and sections ¾ of Dowry Prohibition Act.
The petitioner submits that complainant is not his wife.
However, alleged marriage took place in the year 1994 and he is in
custody since 12.6.2010.
In view of the facts and circumstances of the case, let
the petitioner as above be released on bail on furnishing bail bond of
Rs.5000/- (five thousand) with two sureties of the like amount each
to the satisfaction of the Sub-divisional Judicial Magistrate, Saharsa
in Complaint Case No. 47C/2007 on the condition that he would
pay Rs.300/- per month to the complainant till three witnesses are
examined by the prosecution in trial or any interim order of
maintenance is passed in Maintenance case, if any.
Aforesaid amount will be deposited in the court below
by every 14th day of subsequent month, which would be withdrawn
by complainant.
Shashi. ( Samarendra Pratap Singh, J.)