High Court Patna High Court - Orders

Neeraj Kumar @ Niraj Kumar vs The State Of Bihar on 3 August, 2011

Patna High Court – Orders
Neeraj Kumar @ Niraj Kumar vs The State Of Bihar on 3 August, 2011
                            IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Criminal Miscellaneous Case No.25671 of 2011
                     Neeraj Kumar @ Niraj Kumar son of Late Ram Sevak Singh, resident of
                                  village Beladih,P.S.Belagunj,District Gaya
                                                     Versus
                                              The State Of Bihar
                                     For the petitioner : Mr.Shivendra Prasad
                                          For the State : Mr.Addl.P.P.

02/     03.08.2011

Heard learned counsel for the petitioner and learned

counsel for the State.

The petitioner seeks bail in a case which has been

registered for offence under Section 498(A)/34 of the Indian Penal

Code and under Section 3/4 of the Dowry Prohibition Act on the

allegation of demand of dowry.

The petitioner has denied the entire allegation and it

has been submitted that the petitioner had married with the

informant Juli Kumar and when due to strained relationship she

left the house on her own will, he again married with Nikki

Kumari and only on account of that marriage, the present case has

been filed.

Be that as it may, considering the facts and

circumstances of the case, let the above named petitioner be

released on bail on furnishing bail bond of Rs.10,000/-(Rupees ten

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

satisfaction of Chief Judicial Magistrate, Gaya in Belaganj

P.S.Case No. 60 of 2011.

      Tahir/-                                      (Shyam Kishore Sharma, J.)