IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.7249 of 2010
KISHUNDEO PATEL
Versus
The STATE OF BIHAR
------
4/ 16.08.2010 Heard learned counsel for the petitioner and learned
counsel for the State.
In view of the Court’s order dated 23.04.2010, petitioner
(husband) and wife (complainant) are physically present in Court.
There is every allegation about torture/cruelty for
demand of dowry. Petitioner undertook to bring back his wife after
going his sasural. According to the petitioner, when he went to
sasural, he was brutally assaulted by the complainant’s hand. It is
submitted on behalf of the complainant that petitioner along with his
friends went there and assaulted the wife and other family members
but the result which appeared is not favouring the complainant. He
(husband) was arrested by the Police, while no coercive order was in
operation issued by this Court. This development entitles the
petitioner for grant of anticipatory bail.
In the event of arrest or surrender within one month
from the date of receipt/production of a copy of this order in
connection with Manjaulia P.S. Case No. 284 of 2009 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 C.J.M., Bettiah, West Champaran subject to the
conditions as laid down under Section 438(2) of Cr. P.C.
shail (Mandhata Singh, J.)