High Court Patna High Court - Orders

Ramanuj Pandey vs State Of Bihar on 8 July, 2008

Patna High Court – Orders
Ramanuj Pandey vs State Of Bihar on 8 July, 2008
                 In the High Court of Judicature at Patna
                       Cr. Misc. No.24598 of 2007
             Ramanuj Pandey Vrs. The State of Bihar & Anr.
                                  ****

/7/ 08.07.2008 Heard the counsel for the petitioner and the State.

2. Petitioner is the husband, who is apprehending his arrest in

connection with Complaint Case No. 867 of 2006 (Tr. No. 1208 of

2007). In spite of proper notice opposite party no. 2 not entered

appearance. It has been submitted by the petitioner’s counsel that

demand of dowry or torture is not the reason for filing of the

complaint case, but the complainant has filed the present case at the

instance of her father and family members to put pressure on the

petitioner to adopt a child from her maika.

3. Considering the facts, the prayer for anticipatory bail on

behalf of the petitioner, Ramanuj Pandey, is allowed. He is directed

to be released on anticipatory bail, in case of his surrender before the

Court concerned within four weeks from today, on furnishing bail

bond of Rs.10,000/- (rupees ten thousand) with two sureties of the like

amount each in connection with the aforementioned case to the

satisfaction of the Subdivisional Judicial Magistrate, Kaimur At

Bhabhua, subject to the condition laid down under Section 438(2) of

the Criminal Procedure Code.

( Mridula Mishra, J. )
Cp:3/S.A.