High Court Patna High Court - Orders

Rakesh Mohan Singh vs State Of Bihar on 10 August, 2010

Patna High Court – Orders
Rakesh Mohan Singh vs State Of Bihar on 10 August, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.23246 of 2010
                 RAKESH MOHAN SINGH son of late Ram Nawmi--------Petitioner.
                                            Versus
                                    STATE OF BIHAR .
                                          -----------

3. 10.8.2010 Heard Learned counsel for the petitioner and the State.

Petitioner was married one while the marriage if was

solemnized of the complainant with him. The only legally wedded wife

is made accused in the case for the cruelty cause on her behalf while the

marriage in itself is denied. If not denied then also the informant may

not be a legally wedded wife for constituting offence under section

498A of the Indian Penal Code.

Having regard to the facts and circumstances of the case, in

the event of arrest or surrender within a period of one month from the

date of receipt/production of a copy of this order, 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 the Chief Judicial Magistrate, Muzaffarpur, in

connection with Paroo P.S. case no.143 of 2009 ,subject to the

conditions as laid down under section 438(2) of the Code of Criminal

Procedure.

      Sudip                                          ( Mandhata Singh,J )