IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.44487 of 2010
RAJESH YADAV @ DHEERAJ YADAV, son of Narayan Yadav
Versus
THE STATE OF BIHAR
-----------
2 24.01.2011 Heard learned counsel for the petitioner as well as
learned P.P. for the State.
Petitioner is languishing in jail custody since
08.09.2010 in connection with Complaint Case No.467C of 2009
for the offence under Section 498A of the I.P.C. and Section 4 of
Dowry Prohibition Act.
Although, the petitioner is husband and there is
allegation that he used to torture the complainant on account of
non-fulfillment of illegal dowry demand, but considering this
aspect of the matter that the petitioner has also filed a matrimonial
case i.e. Matrimonial Case No.39 of 2010 (Divorce Case) in the
court of learned Principal Judge, Family Court, Saharsa, levelling
allegation of adultery against the complainant, I think it proper to
release the petitioner on bail, accordingly, petitioner, namely,
Bishun Mian @ Bishunia Mian is directed to be released on bail
on furnishing bail bonds of Rs.10,000/-(ten thousand) with two
sureties of the like amount each to the satisfaction of learned
S.D.J.M., Madhepura in connection with above stated Complaint
Case No.467C of 2009.
PN ( Hemant Kumar Srivastava,J.)