IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.25643 of 2010
KAULESHWAR SAH SON OF RAMCHARITAR SAH,
RESIDENT OF VILLAGE SINGAILA, P.S. MOTIPUR,
DISTRICT MUZAFFARPUR
- PETITIONER.
Versus
STATE OF BIHAR--OPP. PARTY.
-----------
2/ 11-08-2010 Heard the parties.
In a criminal prosecution for offence under section
498A of the Indian Penal Code, which is based on a complaint
petition, the petitioner is the husband of the complainant. The
allegation of demand of dowry and torture is against the
petitioner.
Learned counsel for the petitioner submits that
present complaint petition, vide Annexure-1, was filed on
30.11.2004 and prior to this the petitioner had filed
Matrimonial Case No. 96 of 2004 seeking dissolution of
marriage with the complainant. It is also highlighted that there
is no possibility of compromise between the petitioner and the
complainant and the petitioner is stated to be in judicial
custody since 07.05.2010.
In the facts and circumstances of the case, the
above named petitioner is directed to be enlarged on bail on
furnishing bail bond of Rs. 10,000/- with two sureties of the
like amount each to the satisfaction of S.D.J.M., East
Champaran, Motihari in connection with Complaint Case
No.2381 of 2004.
BTiwary/ (Birendra Prasad Verma, J.)