High Court Patna High Court - Orders

Kanhaiya Yadav vs The State Of Bihar &Amp; Anr on 11 August, 2010

Patna High Court – Orders
Kanhaiya Yadav vs The State Of Bihar &Amp; Anr on 11 August, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.9173 of 2010
                 KANHAIYA YADAV son of Ram Bachan Yadav---------Petitioner.
                                              Versus
                                1. THE STATE OF BIHAR
                           2. Kunti Devi wife of Kanhaiya Yadav
                                            -----------

For the complainant : Mr. Vivekanand Singh, Adv.

4. 11.8.2010 Heard Learned counsel for the petitioner, complainant and

the State.

Demand of dowry and torture for its non-fulfilment is

alleged which is countered on the point that marriage is 12 years ago.

Victim left the matrimonial house on her own sweet-will rather deserted

the petitioner. Attempt of the Court also failed to have some talks to

resolve the differences but complainant is not appearing.

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 Sub-Divisional Judicial Magistrate,

Kaimur(Bhabua), in connection with Complaint Case no.1062 of 2008,

Tr. No.1651 of 2009 ,subject to the conditions as laid down under

section 438(2) of the Code of Criminal Procedure.

      Sudip                                          ( Mandhata Singh,J )