IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20717 of 2010
RAJU SAO .
Versus
THE STATE OF BIHAR .
-----------
2/ 17/06/2010 Heard learned counsel for the petitioner and
learned counsel for the State.
The defence of the petitioner husband under
Section-498A of Indian Penal Code and 4 of Dowry
Prohibition Act is of a restitution suit filed as far
back as 2005 when the present allegations have been
made in 2008.
Having considered the facts and
circumstances of the case, let the petitioner above
named surrender before the court below within four
weeks when he shall be enlarged on anticipatory bail
upon furnishing the bail-bonds of Rs.20,000/-
(twenty thousand) along with two sureties of the like
amount each to the satisfaction of Chief Judicial
Magistrate, Gaya in connection with Complaint Case
No.949/08.
KC ( Navin Sinha, J.)