High Court Patna High Court - Orders

Sudhir Rai @ Sudhir Kumar @ Sudhir … vs State Of Bihar @ Anr on 18 January, 2011

Patna High Court – Orders
Sudhir Rai @ Sudhir Kumar @ Sudhir … vs State Of Bihar @ Anr on 18 January, 2011
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.34674 of 2010
            SUDHIR RAI @ SUDHIR KUMAR @ SUDHIR KUMAR RAI .
                                        Versus
                            STATE OF BIHAR @ ANR .
                                      -----------

2. 18.01.2011 Heard learned counsel for the petitioner and

learned counsel for the State.

Torture for demand of dowry is the allegation

against the petitioner, who is husband. Submission of

the learned counsel for the petitioner is that bride was

changed, while there was marriage so the marriage was

never accepted for which matrimonial case for divorce is

filed much earlier to this complaint petition, so no

question arises about making of demand of causing of

cruelty.

Taking this into consideration, in the event of

arrest or surrender within one month from the date of

receipt/production of a copy of this order in connection

with Complaint Case No. C, 1893 of 2009 Tr. No. 2912 of

2010, above named, petitioner shall be released on bail

on furnishing bail bond of Rs. 10,000/- with two sureties

of the like amount which to the satisfaction of learned

S.D.J.M., Vaishali subject to the conditions as laid down

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

     Devendra/                    ( Mandhata Singh, J.)
 2