IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.925 of 2010
ARBIND KUMAR SINHA @ PINTU
Versus
STATE OF BIHAR
-----------
5/ 08.07.2010 Heard learned counsel for the petitioner and
learned counsel for the State.
While the parties were heard personally,
complainant was found ready to reside with the
petitioner but not with his family members. That
appears not justifying the alleged torture in the way it
is placed rather differences appears otherwise for
matrimonial cause.
Considering the facts and circumstances of
the case, prayer of the petitioner is allowed.
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. 2882 of 2008, 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 S.D.J.M., Hajipur
subject to the conditions as laid down under Section
438(2) of Cr. P.C.
Shail ( Mandhata Singh, J.)