High Court Patna High Court - Orders

Ramji Prasad vs State Of Bihar & Anr on 19 August, 2011

Patna High Court – Orders
Ramji Prasad vs State Of Bihar & Anr on 19 August, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Criminal Miscellaneous No.40408 of 2010
                                             Ramji Prasad
                                                 Versus
                                       State Of Bihar & Anr
                                    ----------------------------------

Lawyer for Petitioner- Mr. Dineshwar Pd. Singh-Advocate.
Lawyer for State- Mr. Parma Nand Prasad- A.P.P.

———————————

04. 19.08.2011 Heard learned counsel for the petitioner and

learned counsel for the State.

Torture for demand of dowry is the allegation.

Defence is desertion by the wife as she did not appear to

have a talk towards reconciliation of differences even after

service of notice.

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, the 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, Nawada in

connection with Complaint Case No.1367 of 2009 (Tr.

No.1240 of 2009), subject to the condition as laid down

under section 438(2) of the Cr. P. C.

Vikash                                                 (Mandhata Singh, J.)