High Court Patna High Court - Orders

Raj Kumar Bhagwat Singh vs State Of Bihar &Amp; Anr on 11 April, 2011

Patna High Court – Orders
Raj Kumar Bhagwat Singh vs State Of Bihar &Amp; Anr on 11 April, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.40828 of 2010
                             RAJ KUMAR BHAGWAT SINGH
                                      Versus
                             1. The STATE OF BIHAR
                             2. Kiran Raj Kumar Singh
                                      ------

3/ 11.04.2011 Heard learned counsel for the petitioner and learned

counsel for the State.

Torture for demand of dowry is the allegation.

Submission is that no demand ever was made rather she was cruel in

her behaviour which could not be tolerated by the petitioner so, he

filed the divorce case. Having knowledge of divorce case, this

complaint petition is filed.

Considering the facts and circumstances of the case,

prayer of the petitioner for 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. 728 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., Gaya subject to the conditions as laid

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

shail                                          (Mandhata Singh, J.)