High Court Patna High Court - Orders

Sheo Narayan Singh & Ors. vs The State Of Bihar on 29 June, 2011

Patna High Court – Orders
Sheo Narayan Singh & Ors. vs The State Of Bihar on 29 June, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.18761 of 2011
                                Sheo Narayan Singh & Ors.
                                            Versus
                                     The State Of Bihar
                                          -----------

3. 29.06.2011. Heard the learned counsels for the

petitioners and the State.

The petitioners are apprehending

their arrest in complaint case in which

cognizance has been taken under Section 420

of the Indian Penal Code and Section 4 of

the D.P. Act.

It is alleged that the petitioner

No. 2′ father took Rs. 1,50,000/- from the

complainant and then fixed date for

engagement and marriage but subsequently

further demand of Rs. 1,50,000/- was made

but on non fulfillment of the same the

marriage was not solemnized.

Learned counsel for the petitioners

submits that accusation of payment of Rs.

1,50,000/- appears unreasonable since it is

admitted by the complainant in paragraph

no.4 of the complaint that payment was given

prior to engagement at the house of the

complainant. It is further submitted that

thrust of accusation is against petitioner
2

no.1 and not the petitioner no. 2, let the

petitioners, Sheo Narayan Singh and Ram

Sagar Singh, be released on bail in the

event of arrest or surrender before the

learned court below within a period of

twelve weeks from today in connection with

complaint case no. 771 of 2010 on furnishing

bail bond of Rs.10,000/-(Ten Thousand) each

with two sureties of the like amount each to

the satisfaction of the learned S.D.J.M.,

Bikramganj, Rohtas, subject to the

conditions as laid down under Section 438(2)

of the Code of Criminal Procedure.

U. K.                                      ( Dinesh Kumar Singh, J)