IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.35225 of 2010
NIRANJAN SINGH
Versus
STATE OF BIHAR
-----------
02/ 11.10.2010 Heard learned counsel appearing on behalf of the
petitioner and the State.
The petitioner is in custody in connection with
Bhabhua P.S. Case No. 267 of 2010 for offence punishable
under Sections 341, 323, 504/34 of the Indian Penal Code and
Sections ¾ of the Dowry Prohibition Act.
Learned counsel for the petitioner submits that
whereas the allegations as set out insofar as the Penal Code is
concerned all the offences are bailable, for the alleged demand
of dowry the petitioner, an Army personnel who also was the
bridegroom, has remained in custody since 20.06.2010.
Having regard to the circumstances and the
submission of learned counsel, let the petitioner Niranjan Singh
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 learned Chief Judicial Magistrate, Kaimur
at Bhabhua in connection with Bhabhua P.S. Case No. 267 of
2010.
S.Sb/- (Jyoti Saran, J.)