High Court Patna High Court - Orders

Vikash Paswan vs The State Of Bihar on 8 December, 2010

Patna High Court – Orders
Vikash Paswan vs The State Of Bihar on 8 December, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.3461 of 2010
                                  VIKASH PASWAN
                                          Versus
                               THE STATE OF BIHAR
                                        -----------

8 8.12.2010 Heard learned counsel for the parties.

Allegation is about no initiation for

Bidai without fulfilling the demand of

Motorcycle due to being the wife of black

complexion, on the other hand, submission of

learned counsel for the petitioner is that the

girl was changed at marriage so marriage could

not be solemnized, otherwise also she never came

to matrimonial house, so no question arises

about any torture.

Thus, having regard to the facts and

circumstances of the case, in the event of

arrest or surrender within one month from the

date of communication of this order, the 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 Chief Judicial

Magistrate, Kaimur at Bhabua in Complaint Case

No. 913 of 2009, subject to the condition as

laid down under section 438(2) Cr.P.C.

AI                                                               ( Mandhata Singh, J.)