High Court Patna High Court - Orders

Md.Pittu Miyan @ Md.Amir vs State Of Bihar on 2 November, 2010

Patna High Court – Orders
Md.Pittu Miyan @ Md.Amir vs State Of Bihar on 2 November, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.32828 of 2010
                           MD.PITTU MIYAN @ MD.AMIR
                                          Versus
                                   STATE OF BIHAR
                                        -----------

2 2.11.2010 Heard learned counsel for the parties.

Torture for demand of dowry thoroughly

investigated by the I.O. in K.Nagar P.S. Case

No. 116/05, disbelieving the marriage final form

is submitted then only this complaint is lodged.

Earlier a complaint case for the offence under

section 376 IPC was lodged vide Complaint Case

No. 548/05. The same was withdrawn by the

complainant.

Thus, having regard to the facts and

circumstances of the case, in the event of

arrest or surrender within one month from the

date of communication of this order, the 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 Chief Judicial

Magistrate, Purnea in Complaint Case No. 468/06,

subject to the condition as laid down under

section 438(2) Cr.P.C.

AI                                                          ( Mandhata Singh, J.)