IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19797 of 2009
RAJESH KUMAR @ RAJESH CHAUDHARY
Versus
1. STATE OF BIHAR
2. Usha Devi
------
14/ 13.12.2010 Heard learned counsel for the petitioner and learned
counsel for the State.
Torture in different ways for demand of dowry is the
allegation and defence is willful desertion by the wife corroborated
by her act in Court to not appear on a single date physically. In my
view also, that justifies petitioner for grant of anticipatory bail.
Accordingly, 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 Pawna P.S. Case No. 53 of 2008 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., Bhojpur, Ara subject to the conditions as
laid down under Section 438(2) of Cr. P.C.
shail (Mandhata Singh, J.)