IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.9675 of 2013
======================================================
Kanti Mohan Sahay
.... .... Petitioner.
Versus
The State Of Bihar
.... .... Opposite Party.
======================================================
CORAM: HONOURABLE MR. JUSTICE DINESH KUMAR
SINGH
ORAL ORDER
2 11-04-2013 Heard learned counsels for the petitioner,
complainant and the State.
The petitioner being the father of the
husband of the complainant is apprehending his
arrest in a complaint case in which cognizance has
been taken for the offences punishable under
Sections 498A of the Indian Penal Code and 4 of the
D. P. Act.
The accusation is of torture for non-
fulfillment of dowry demand.
Considering the thrust of accusation against
the husband of the complainant, let the petitioner,
above named, be released on bail in the event of
arrest or surrender before the learned court below
within a period of twelve weeks from today in
connection with Complaint Case No. 570(C) of 2012,
Tr. No. 1760 of 2012 on furnishing bail bond of
Rs.10,000/-(Ten Thousand) with two sureties of the
like amount each to the satisfaction of the learned
2 Patna High Court Cr.Misc. No.9675 of 2013 (2) dt.11-04-2013
2/2
S.D.J.M., Buxar, subject to the conditions as laid
down under Section 438(2) of the Code of Criminal
Procedure.
U.K./- (Dinesh Kumar Singh, J)