High Court Patna High Court - Orders

Ranjit Roy vs State Of Bihar on 11 August, 2010

Patna High Court – Orders
Ranjit Roy vs State Of Bihar on 11 August, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.24702 of 2009
                                       RANJIT ROY
                                          Versus
                                   STATE OF BIHAR
                                        -----------

9 11.8.2010 Heard learned counsel for the parties.

Allegation is about torture for non-

fulfilment of demand of dowry. Marriage is of

eight years ago. The submission is about

desertion by the wife herself which she is

justifying in Court also by non-appearing for

several dates inspite of notice.

Thus, having regard to the facts and

circumstances of the case, 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, Katihar in Complaint Case

No. 1049 of 2008, subject to the condition as

laid down under section 438(2) Cr.P.C.

AI                                                        ( Mandhata Singh, J.)