High Court Patna High Court - Orders

Munna Kumar vs The State Of Bihar on 21 October, 2011

Patna High Court – Orders
Munna Kumar vs The State Of Bihar on 21 October, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.35603 of 2011
                 Munna Kumar, son of Sri Motilal Chauhan, resident of village-Barahni, P.S.-
                 Siwan (Mufassil), District-Siwan.                  ...........Petitioner.
                                          Versus
                 The State of Bihar                                 ..........Opp. Party.
                                        -----------

2 21.10.2011 Heard learned counsel for the petitioner and learned

counsel appearing on behalf of the State.

The petitioner apprehends his arrest in connection with a

case in which cognizance has been taken for the offence punishable

under Section 323, 379, 498A/34 of the Indian Penal Code and

Sections 3 and 4 of the Dowry Prohibition Act.

It is stated that there is no truth behind the allegation of

subjecting the complainant to any sort of cruelty for non-

fulfillment of demand of dowry. As a matter of fact the

complainant was never willing to live with the petitioner. She left

her matrimonial house only three days after the marriage without

informing anyone. The petitioner and his family members were

under serious threat due to the alleged incident. Subsequently, his

uncle informed that that complainant is residing at Delhi with her

brother. An information regarding the same was given to the

concerned police station in Delhi. The police recovered the

complainant and took her statement. In support to the aforesaid

contention Annexure-2 & 3 has been brought on record.

Considering the aforesaid facts and circumstances of the

case, let the petitioner, namely Munna Kumar in the event of his

arrest or surrender before the Court below within a period of four
2

weeks from the date of receipt/communication of this order, be

released on bail on furnishing bail bonds of Rs. 5,000/- (Five

thousand only) with two sureties of the like amount each to the

satisfaction of the learned Sub-Divisional Judicial Magistrate,

Saran at Chapra in connection with Complaint Case No. 2160 of

2010 subject to the conditions as laid down under Section 438(2)

Cr. P.C.

Sanjeet                                  (Ashwani Kumar Singh, J.)