High Court Patna High Court - Orders

Kamlesh Rai @ Hero vs The State Of Bihar on 25 February, 2011

Patna High Court – Orders
Kamlesh Rai @ Hero vs The State Of Bihar on 25 February, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.1546 of 2011
                                 KAMLESH RAI @ HERO
                                            Versus
                                  THE STATE OF BIHAR
                                          -----------

2 25.02.2011 Heard learned counsel for the petitioner as well as learned

Addl. P.P. for the State.

The petitioner seeks his bail in connection with Maner P.S.

Case No. 150 of 2010 registered under section 498A/34 of the Indian

Penal Code and 3/ 4 of the Dowry Prohibition Act and subsequently,

sections 341, 323, 494 of the IPC were also added.

Admittedly, marriage of the petitioner was solemnized with

the informant in the year 2007 and after marriage, informant spent

here married life peacefully and happily along with the petitioner for a

period of six months and thereafter, petitioner got job and left his

home and after three years, he returned along with his second wife. It

appears that annoyance of informant is only due to solemnization of

second marriage by her husband. Admittedly, except section 498A

IPC and 3/ 4 of the D.P. Act, almost all sections are bailable in nature.

Considering the aforesaid facts and circumstances as well as

submissions of the parties, let the petitioner, Kamlesh Rai @ Hero 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

Addl. Chief Judicial Magistrate, Danapur Dist. Patna in Maner P.S.

Case no.150/2010.

        Shahid                                (Hemant Kumar Srivastava,J.)