High Court Patna High Court - Orders

Ravi Kumar Raman vs The State Of Bihar &Amp; Anr on 23 March, 2011

Patna High Court – Orders
Ravi Kumar Raman vs The State Of Bihar &Amp; Anr on 23 March, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.40599 of 2010
                                  RAVI KUMAR RAMAN
                                           Versus
                             THE STATE OF BIHAR & ANR
                                         -----------

2. 23.03.2011 Heard learned counsel for the petitioner and

learned counsel for the State.

Allegation is about torture for demand of dowry

followed by ouster is denied with further submission

that she was living in adultery for which matrimonial

case for divorce four months earlier to this case was

lodged only to create grounds for divorce this case is

lodged.

Considering the facts and circumstances of the

case, prayer of the petitioner for anticipatory bail is

allowed.

In the event of arrest or surrender within one

month from the date of receipt/production of a copy of

this order in connection with Complaint Case No.

228C of 2010 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 S.D.J.M., Begusarai subject to the

conditions as laid down under Section 438(2) of

Cr.P.C.

( Mandhata Singh, J.)
Ibrar/-