IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.33208 of 2011
Satish Kumar @ Pintu, Son of Sri Laxmi Narayan Singh,
Resident of South Mandiri, P.S. Budha Colony, District-Patna.
.....Petitioner.
Versus
The State of Bihar .....Opposite Party.
For the Petitioner : Mr. Naresh Dikshit, Advocate.
For the State : APP.
----------------------------------
02/ 28.09.2011 Heard learned Counsel for the
petitioner and learned Counsel for the State.
The informant Sushma Kumari @
Minakshi was married with the petitioner in
the year 2003. She has alleged that
subsequently the accused persons demanded
money when it was denied then the petitioner
kept Sangita Kumari with him.
Submission is that Sushma Devi has
been treated by private hospitals. One such
prescription of Medanta Hospital has been
annexed to show that the best treatment was
made available and there was no occasion of
demand of any article for dowry. After long
lapse of time the conjugal relationship could
not result in a child and there is no
allegation of performing second marriage.
Considering the papers made
available at the time of hearing regarding
treatment of the informant, prayer for bail
2
is allowed. Let petitioner Satish Kumar @
Pintu be enlarged 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 learned Chief Judicial
Magistrate/court concerned, Patna in
connection with Budha Colony P.S. Case No.
122 of 2011.
(Shyam Kishore Sharma, J.)
kksinha/-