IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.38572 of 2010
SANTOSH KUMAR
Versus
THE STATE OF BIHAR & ANR
-----------
02. 24.11.2010 Heard the learned counsel for the petitioner and the
State.
Allegation is about torture for non-fulfilment of
demand. Petitioner is husband. Submission of the learned counsel
for the petitioner is that demand if was made not in continuous of
the terms of the marriage rather it was made after taking birth of a
child. According to the learned counsel for the petitioner, she is
not willing to reside with this petitioner rather residing to her
parents’ house and only to cast pressure, this case is lodged
otherwise for negotiation, notices were issued by the trial court as
well as by the Sessions Judge, but she did not turn up.
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, Patna City, District-Patna in connection with Chowk
P. S. Case No. 86/2008, subject to the conditions as laid down
under 438(2) of the Code of Criminal Procedure.
Vikash (Mandhata Singh, J.)