IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.2064 of 2011
1. RAJENDRA PRASAD YADAV SON OF CHALITAR RAI.
2. JITENDRA KUMAR SON OF RAJENDRA PRASAD YADAV, BOTH
RESIDENT OF VILLAGE- PANDEH P.S. PAROO, DISTRICT
MUZAFFARPUR -------------PETITIONER
Versus
THE STATE OF BIHAR ------------OPPOSITE PARTY
-----------
2 19.02.2011 Perused the record.
The petitioners being the
bridegroom and the father of the
bridegroom are apprehending their arrest
in a case registered under Section
420/34 of the Indian Penal Code and
under Section 3/4 of the Dowry
(Prohibition) Act.
It is alleged that Rs. 4,99,000/-
was paid through cheque and Rs.
2,50,000/- was paid in cash.
Subsequently, the marriage could not be
finally settled and the cheque amount
was returned but the cash amount was not
returned.
Considering the fact that the
-2-
marriage could not be finally settled
and the cheque amount was returned, let
the above named petitioners be released
on bail in the event of arrest or
surrender before the learned court below
within a period of twelve weeks from
today in connection with Motipur P.S
Case No. 157 of 2010 on furnishing bail
bond of Rs. 10,000/- (Ten Thousand) each
with two sureties of the like amount
each to the satisfaction of learned Sub-
Divisional Judicial Magistrate,
Muzaffarpur Subject to the conditions as
laid down under Section 438(2) Cr.P.C.
(Dinesh Kumar Singh, J.)
Amrendra/-