High Court Patna High Court - Orders

Santosh Kumar Kashyap vs The State Of Bihar on 13 April, 2011

Patna High Court – Orders
Santosh Kumar Kashyap vs The State Of Bihar on 13 April, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.43730 of 2010
                               SANTOSH KUMAR KASHYAP
                                           Versus
                                  THE STATE OF BIHAR
                                            -----

02. 13.04.2011 Heard learned counsel for the petitioner and the state.

Torture for demand of dowry is the allegation. Lawyer

for complainant is there to place the allegation effectively and by

filing a document allegedly written at the instance of police that

every assurance was given by the complainant to keep the informant

with dignity and honour is not being obeyed rather she has been

tortured again. Further submission on her behalf is that just after

lodging of this F. I. R. divorce case was filed by this petitioner,

thereafter, a complaint case for theft of ornaments and other

household articles in itself goes to show that differences are there in

between the wife and husband for different causes not for demand of

dowry only.

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, Bhojpur at Ara in

connection with Ara Town P. S. Case No.320 of 2010, subject to

conditions as laid down under section 438(2) of the Cr. P. C.

Vikash                                            (Mandhata Singh, J.)