High Court Patna High Court - Orders

Ranjeet Kumar vs The State Of Bihar on 14 July, 2011

Patna High Court – Orders
Ranjeet Kumar vs The State Of Bihar on 14 July, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.20440 of 2011
                                      Ranjeet Kumar
                                           Versus
                                     The State Of Bihar
                                          -----------

02. 14.07.2011 Heard learned counsel for the petitioner and

learned counsel for the State.

Petitioner is alleged for torture for demand of

dowry, but remained in custody since 06.4.2011, hence is

allowed bail.

Accordingly, let the above named petitioner 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,

Sikerhana at Motihari in connection with Ghorasahan P. S.

Case No.54 of 2010.

Vikash                                                      (Mandhata Singh, J.)