IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.27471 of 2011
Manoj Chaudhary son of Laxman Chaudhary,
Resident of village-/Mohalla-Patel Nagar (North
of Ram Kisun Sah Kanya High School), P.O. &
P.S.-Hilsa, District- Nalanda.
Versus
1.The State of Bihar
2.Rinku Devi wife of Manoj Chaudhary,
D/o Krishna Chaudhary, resident of village-
Mahmadpur, P.O.+ P.S.-Aungari, Dist.-Nalanda
-----------
2. 17.8.2011. Heard learned counsel for the petitioner and learned
counsel for the State.
The petitioner apprehends his arrest in connection with a
case in which cognizance has been taken for the offence under
sections 498A/34 of the Indian Penal Code and ¾ of the Dowry
prohibition Act.
It is stated on behalf of the petitioner that allegation of
subjecting the complainant to cruelty is false. The complainant
herself abandoned her matrimonial house. It is a case of matrimonial
discord and incompatibility in temperament. The case arises out of
a complaint.
Taking into consideration the fact that the case arises out
of a complaint and the aforesaid submissions, let the petitioner,
namely, Manoj Chaudhary in the event of his arrest or surrender
before the court below within a period of four weeks from the date
of receipt/communication of the order be released on bail on
furnishing bail bonds of Rs.5,000/- (five thousand) with two sureties
of the like amount each to the satisfaction of Additional Chief
Judicial Magistrate, Hilsa, Nalanda in connection with Complaint
Case No.213C of 2010 subject to the conditions as laid down under
2
section 438(2) of the Code of Criminal Procedure.
Md.S. ( Ashwani Kumar Singh, J.)