IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20618 of 2009
NAGENDRA PRASAD RAI
Versus
1. The STATE OF BIHAR
2. Shyam Sundar Devi
------
6/ 29.09.2010 In view of the Court’s order dated 26.02.2010, husband
and wife are personally present in Court.
Petitioner assures to maintain his wife along with her
son properly otherwise after 17-18 years of the marriage, torture for
demand of dowry is not probable for refusal of anticipatory bail.
Accordingly, prayer of the petitioner 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. 306 of 2008, Tr. No. 2864 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 S.D.J.M., Hajipur (Vaishali)
subject to the conditions as laid down under Section 438(2) of Cr.
P.C.
shail (Mandhata Singh, J.)