High Court Patna High Court - Orders

Prakash Singh vs The State Of Bihar & Anr. on 15 July, 2011

Patna High Court – Orders
Prakash Singh vs The State Of Bihar & Anr. on 15 July, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Cr.Misc. No.22735 of 2011
                    Prakash Singh son of Shovin Das, resident of village-
                    Jalla Harerampur, P.S.-Pranpur, District- Katihar
                                          Versus
                    1.The State Of Bihar
                    2.Sumoti Devi. D/o Shankar Singh, resident of
                      village- Jalla Harerampur, P.S.-Pranpur,
                      District- Katihar
                                          -----------

2. 15.7.2011. Heard learned counsel for petitioner and learned counsel

for the State.

The petitioner apprehends his arrest in connection with a

case in which cognizance has been taken for the offence under

section 498A and section 4 of the Dowry Prohibition Act.

As per prosecution case, the complainant was subjected

to cruelty on account of non-fulfillment of demand of dowry. It is

also alleged that ultimately the complainant was driven out from her

matrimonial home.

Learned counsel for the petitioner submits that the facts

narrated in the complaint are not true. He further submits that the

petitioner’s sister is married to the complainant’s brother. There was

matrimonial dispute in the house of the petitioner’s sister and

ultimately she was compelled to institute a case against the

complainant’s brother under section 498A of the Indian Penal Code.

The said case was registered as Pranpur P.S. Case No.61 of 2010 on

17.7.2010. It is submitted on behalf of the petitioner that

immediately thereafter in retaliation the complainant instituted the

present case on 19.7.2010.

Taking into consideration the aforesaid facts and
2

circumstances of the case as also the fact that the case has arisen out

of a complaint, let the petitioner, namely, Prakash Singh in the event

of his arrest or surrender before the court below within a period of

four weeks from the date of communication of the order be released

on bail on furnishing bail bonds of Rs.5,000/- (five thousand) with

two sureties of the like amount each to the satisfaction of C.J.M.,

Katihar in connection with Complaint Case C.A.No.2043 of 2010.

Md.S.                             ( Ashwani Kumar Singh, J.)