High Court Patna High Court - Orders

Shraban Kumar Mandal vs The State Of Bihar on 27 September, 2010

Patna High Court – Orders
Shraban Kumar Mandal vs The State Of Bihar on 27 September, 2010
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.1285 of 2010
                 SHRABAN KUMAR MANDAL son of Ram Prasad Mandal---------Petitioner.
                                               Versus
                                    THE STATE OF BIHAR .
                                             -----------

3. 27.9.2010 Heard learned counsel for the petitioner and the State.

Though petitioner is husband and is alleged for causing

cruelty for non-fulfilment of demand of dowry but that was not

made at early stage of marriage rather after lapse of years when

complainant did not give birth of any child such demand was made

first by mother-in-law. Thereafter, all the accused persons including

petitioner are alleged for causing cruelty including ousting the

complainant from matrimonial house, according to the learned

counsel, never can be justified for refusal of anticipatory bail.

Having regard to the facts and circumstances of the case,

in the event of arrest or surrender within a period of one month from

date of receipt/production of a copy of this order, above named

petitioner shall be released on bail on furnishing bail bond of

Rs.10,000/- with two sureties of the like amount each to the

satisfaction of the S.D.J.M., Madhubani, in connection with C.R.

case no.1114 of 2008, T.R. no.2250 of 2009 subject to the

conditions as laid down under section 438(2) of the Code of

Criminal Procedure.

( Mandhata Singh, J.)
Sudip