IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.13194 of 2010
MD.SHAMSHER
Versus
STATE OF BIHAR
-----------
3 24.9.2010 Heard learned counsel for the parties.
Allegation is about causing of cruelty
for demand of dowry which is defended on the
ground that complainant-wife herself deserted
the petitioner-husband by leaving matrimonial
house otherwise complaint petition is clear
enough that once there was mediation by some
respectable person, she was accepted if without
dowry then how it was possible to again make the
same demand and torture for the same.
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 Sub-Divisional
Judicial Magistrate, Aurangabad in Complaint
Case No. 161/09, subject to the condition as
laid down under section 438(2) Cr.P.C.
AI ( Mandhata Singh, J.)