High Court Patna High Court - Orders

Satendra Rai @ Satendra Kumar vs State Of Bihar on 4 February, 2011

Patna High Court – Orders
Satendra Rai @ Satendra Kumar vs State Of Bihar on 4 February, 2011
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.27688 of 2010
                     SATENDRA RAI @ SATENDRA KUMAR
                                        Versus
                                 STATE OF BIHAR
                                      -----------

3 4.2.2011 Heard learned counsel for the parties.

Petitioner is husband, alleged for

torture for demand of dowry. Counsel for

complainant is there to state that petitioner’s

earlier prayer was refused while complainant

complained to Police for the same offence, was

pending for investigation. Defence is about no

marriage as petitioner was kidnapped by family

members of victim girl for which petitioner’s

father lodged a case for kidnapping on 27.1.2009

vide Mahua P.S. Case No. 27/09. The submission

of learned counsel for the petitioner is that in

the present case, there is no defence at

petitioner’s hand about his being juvenile.

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 Chief Judicial
2

Magistrate, Vaishali at Hazipur in Complaint

Case No. 2105 of 2009 (Biddupur P.S. Case No. 23

of 2009), subject to the condition as laid down

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

AI                                    ( Mandhata Singh, J.)