High Court Patna High Court - Orders

Mithilesh Ray vs The State Of Bihar on 1 December, 2010

Patna High Court – Orders
Mithilesh Ray vs The State Of Bihar on 1 December, 2010
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.24650 of 2010
                                         MITHILESH RAY
                                                 Versus
                                     THE STATE OF BIHAR
                                               -----------

05. 01.12.2010 Heard the learned counsel for the petitioner and the State.

Petitioner is alleged for causing torture upon the

complainant for demand of a motorcycle which according to the learned

counsel for petitioner is beyond status of the parties; otherwise also

marriage solemnized in a temple and complainant gave birth of a male

child. No demand was ever made nor any torture was caused. Further

according to the learned counsel for petitioner now complainant is not

willing to reside with this petitioner and an attempt is also done. She

was noticed, but did not appear to have a talk if the differences can be

reconciled.

Having regard to the facts and circumstances of the case, in

the event of arrest or surrender within a period of one month from the

date of receipt/production of a copy 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 the Sub-divisional Judicial Magistrate, Hajipur,

Vaishali in connection with Complaint Case No.C1-882/2008, Tr.

No.2532/2010, subject to the condition as laid down under section

438(2) of the Code of Criminal Procedure.

Vikash                                                              ( Mandhata Singh, J.)