High Court Patna High Court - Orders

Rahul Ranjan vs The State Of Bihar on 13 May, 2011

Patna High Court – Orders
Rahul Ranjan vs The State Of Bihar on 13 May, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.36170 of 2010
                                   RAHUL RANJAN
                                      Versus
                                THE STATE OF BIHAR
                                      ------

2/ 13.01.2011 Heard learned counsel for the petitioner and learned

counsel for the State.

Torture for demand of dowry is the allegation.

Submission of the learned counsel for the petitioner is that there is

other cause for the differences in between the wife and husband

about complainant’s suffering from a disease to have suicidal

tendency making which a ground Matrimonial Case No. 212 of 2009

is filed in the Family Court, Saran for divorce. Receiving its notice,

this complaint case is lodged.

Taking that into consideration, prayer of the petitioner 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. 3485 (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 S.D.J.M., Chapra (Saran) vide Tr. No. 2501 of

2010 subject to the conditions as laid down under Section 438(2) of

Cr. P.C.

shail                                         (Mandhata Singh, J.)