High Court Patna High Court - Orders

Md.Naushad vs State Of Bihar on 16 December, 2010

Patna High Court – Orders
Md.Naushad vs State Of Bihar on 16 December, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.22864 of 2010
                                     MD.NAUSHAD
                                          Versus
                                   STATE OF BIHAR
                                        -----------

5 16.12.2010 Heard learned counsel for the petitioner and

learned counsel for the State.

Torture for demand of dowry followed by ouster

from matrimonial house is the allegation defended on the

ground that complaint herself left the matrimonial house,

deserted the husband and his request through Court to

accompany him is also not accepted by her is there to

corroborate the defence.

Considering the facts and circumstances of the

case, prayer of the petitioners is allowed.

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 Complaint Case No. 1404 C 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

learned S.D.J.M., Begusarai subject to the conditions as

laid down under Section 438(2) of Cr.P.C.

      Bhardwaj                                 ( Mandhata Singh, J.)
 2