IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.27272 of 2010
UPENDRA KUMAR son of Mahendra Prasad-----Petitioner.
Versus
THE STATE OF BIHAR .
-----------
2. 31.8.2010 Heard learned counsel for the petitioner and the State.
There is allegation of torture for demand of dowry.
Petitioner is husband. Submission made on behalf of the petitioner
is that wife herself deserted him. He filed a matrimonial case for
restitution of conjugal right. Thereafter, only to justify her desertion
she has filed this complaint with false allegation.
Having regard to the facts and circumstances of the case,
in the event of arrest or surrender within a period of one month from
the 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/-(Ten thousand) with two sureties of the like amount each
to the satisfaction of the C.J.M., Nawada, in connection with
Complaint Case no.1232 of 2009 subject to the conditions as laid
down under section 438(2) of the Code of Criminal Procedure.
( Mandhata Singh, J.)
Sudip