IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.44997 of 2009
Ranjeet Sharma
Versus
State Of Bihar
----------------------------------
13 30.8.2011 Heard learned counsel for the parties.
Torture for demand of dowry is the
allegation. Submission is about making of no
demand of dowry. It appears from the conduct of
the parties that differences are otherwise as
for some time they agree to live together and
for some time to remain separate. Last
opportunity was given to parties to remain
physically present in Court that also is not
complied by wife of petitioner.
In the circumstances, prayer for
anticipatory bail is allowed.
In the event of arrest or surrender
within one month from the date of communication
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
Sub-Divisional Judicial Magistrate, Sasaram in
Complaint Case No. 345 of 2009, subject to the
condition as laid down under section 438(2)
Cr.P.C.
AI ( Mandhata Singh, J.)