IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24826 of 2010
NARESH KUMAR
Versus
1. The STATE OF BIHAR
2. Mnik Raj Devi
------
2/ 21.09.2010 Heard learned counsel for the petitioner and learned
counsel for the State.
Petitioner is husband alleged for causing cruelty for non-
fulfillment of demand of cash. Submission of the learned counsel for
the petitioner is that complainant’s brother married petitioner’s niece
who later died and case was lodged for abetment against
complainant and other family members. Now, case is at the stage of
trial. So, only to pressurize, this case is lodged. The matter was
thoroughly investigated by the I.O. who submitted final form
exonerating all the accused persons and only on protest cognizance
is taken.
Taking that into consideration, 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. 895 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., Bikramganj, Rohtas at Sasaram subject
to the conditions as laid down under Section 438(2) of Cr. P.C.
shail (Mandhata Singh, J.)