IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.29763 of 2010
PANKAJ KUMAR JHA S/O Ganesh Jha.............Petitioner.
Versus
STATE OF BIHAR & ANR .
-----------
2. 29.09.2010 Heard the learned counsel for the petitioner and the
State.
Cruelty is there for demand of dowry, which is denied
on the ground that petitioner was married while he was twelve
years of age and complainant was in habit to have in the
matrimonial home for which petitioner filed divorce case which is
decreed also and only to make pressure, this case is lodged
entitling the petitioner for bail.
Having regard to the facts and circumstances of the
case, in the event of arrest or surrender within a period of one
month from the date of receipt/production of a copy of this order,
above named petitioner shall be released on bail on furnishing bail
bond of Rs.10,000/- with two sureties of the like amount each to
the satisfaction of the Chief Judicial Magistrate, Begusarai in
connection with Bachhwara P.S. Case No. 127 of 2009, subject to
the conditions as laid down under section 438(2) of the Code of
Criminal Procedure.
Bhardwaj ( Mandhata Singh, J.)