High Court Patna High Court - Orders

Vikash Yadav vs State Of Bihar on 11 August, 2010

Patna High Court – Orders
Vikash Yadav vs State Of Bihar on 11 August, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.16172 of 2010
                     VIKASH YADAV son of Baijnath Yadav----------Petitioner.
                                            Versus
                                    STATE OF BIHAR .
                                          -----------

4. 11.8.2010 Heard Learned counsel for the petitioner and the State.

Petitioner is alleged for demand of dowry and causing of

cruelty for its non-fulfilment but marriage in itself is denied on the

ground that petitioner was married already, was kidnapped and was

forced to put vermillion on the forehead of the complainant which never

can be accepted for valid marriage. Udakishunganj P.S. case no.27 of

2008 is pending filed on behalf of the petitioner.

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 Sub-Divisional Judicial Magistrate, Madhepura,

in connection with Complaint Case no.175 of 2008 ,subject to the

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

Procedure.

      Sudip                                          ( Mandhata Singh,J )