IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.14490 of 2009
NIRAJ KUMAR @ GUDU
Versus
STATE OF BIHAR
-----------
07/ 19.11.2010 Heard learned counsel for the petitioner as well as learned
P.P. for the State assisted by learned counsel for the complainant.
Petitioner is husband of the complainant and there is
allegation that he used to torture the complainant on account of illegal
dowry demand.
At the very outset, learned counsel for petitioner submits
that dispute of the parties has already ended with happy note of
compromise and now the petitioner and the complainant are residing
together and they are happily leading their married life.
In the aforesaid circumstances, petitioner- Niraj Kumar @
Guddu, in the event of his arrest/ surrender within 30 days from the
date of communication of the order, be released on bail in connection
with Complaint Case no. 2487 of 2008 on furnishing bail bond of Rs
10,000/- with two sureties of the like amount each to the satisfaction
of Sub divisional Judicial Magistrate (East), Muzaffarpur subject to
condition as laid down under section 438(2) of the Cr. P.C.
shahid (Hemant Kumar Srivastava,J)