High Court Patna High Court - Orders

Ranjeet Kumar @ Ranjeet Das @ … vs State Of Bihar on 2 November, 2010

Patna High Court – Orders
Ranjeet Kumar @ Ranjeet Das @ … vs State Of Bihar on 2 November, 2010
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Cr.Misc. No.19501 of 2010
 RANJEET KUMAR @ RANJEET DAS @ RANJEET RAVIDAS S/O SRI                       MAHANAND
                  RAVIDAS......................PETITIONER.
                                  Versus
                           STATE OF BIHAR
                                          -----------

5. 02.11.2010 Heard the learned counsel for the petitioner and the

State.

Alleged torture is for demand of dowry which is

denied on the ground that complainant herself is not ready to

reside with the husband and to mount pressure for some illegal

gain, this complaint case is lodged. Complainant’s willingness not

accompanied the husband is clear from the observation made by

this Court while an attempt was made to reconcile the differences

vide order dated 25.10.2010.

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 Sub-divisional Judicial

Magistrate, Danapur (Patna) in connection with Complaint Case

no. 83(C )/08, subject to the conditions as laid down under section

438(2) of the Code of Criminal Procedure.

Vikash                                                ( Mandhata Singh, J.)