High Court Patna High Court - Orders

Pramod Kumar Prajapati vs State Of Bihar on 17 January, 2011

Patna High Court – Orders
Pramod Kumar Prajapati vs State Of Bihar on 17 January, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.1340 of 2010
                              PRAMOD KUMAR PRAJAPATI
                                      Versus
                                  STATE OF BIHAR
                                      ------

5/ 17.01.2011 Heard learned counsel for the petitioner and learned

counsel for the State.

Torture for demand of dowry is the allegation followed

by ouster from matrimonial house is denied on the ground that

complainant herself left the matrimonial house willingly and not

ready to come back rather deserted the husband needs no other

corroboration. In chamber on 03.12.2010, she (complainant) refused

to company of her husband, while he (petitioner) was intended to

take her.

Taking that into consideration, prayer of the petitioner

for grant of anticipatory bail is allowed.

In the event of arrest or surrender within one month

from the date of receipt/production of a copy of this order in

connection with Complaint Case No. 166(c) of 2009 above named

petitioner shall be released on bail on furnishing bail bond of Rs.

10,000/- (ten thousand) with two sureties of the like amount each to

the satisfaction of C.J.M., Buxar subject to the conditions as laid

down under Section 438(2) of Cr. P.C.

shail                                          (Mandhata Singh, J.)