IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.36955 of 2011
Ram Nandan Mahto son of Hardeo Mahto,
Resident of village-Birpur, P.S.-Birpur,
District-Begusarai.
Versus
1.The State of Bihar
2.Bibha Kumari wife of Ram Nandan Mahto
D/o late Hardeo Mahto, resident of village-
Barhara, P.S.-Birpur, District-Begusarai
----------
2. 9.11.2011. Heard learned counsel for the petitioner and learned
counsel for the State.
The petitioner apprehends his arrest in connection with a
case in which cognizance of the offence punishable under sections
498A and 323/34 of the Indian Penal Code and section 4 of the
Dowry Prohibition Act has been taken.
It is submitted that admittedly the marriage took place in
the year 2003 and the present complaint has been filed on 4.2.2010.
The story of subjecting the complainant to cruelty for non-
fulfillment of demand of dowry is disputed. It is submitted that the
complainant has left her matrimonial home and deserted the
petitioner out of her own free will. He does not want to reside in
joint family. The petitioner is ready to keep her wife with dignity
and honour.
Taking into consideration the nature of allegation, facts
and circumstances of the case let the petitioner named above, in the
event of arrest or surrender before the court below within a period of
four weeks from the date of receipt/communication of the order be
released on bail on furnishing bail bonds of Rs.5,000/- (five
thousand) with two sureties of the like amount each to the
2
satisfaction of learned S.D.J.M., Begusarai in connection with
Complaint Case No. 227C of 2010 subject to the conditions as laid
down under section 438(2) of the Code of Criminal Procedure.
Md.S. ( Ashwani Kumar Singh, J.)