IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.25338 of 2010
MD.MUSTAQUIM ALAM
Versus
STATE OF BIHAR
-----------
5/- 18.11.2010 Heard learned counsel for the parties.
Petitioner is alleged for causing torture to the wife for non-
fulfillment of demand made on his behalf is denied on the ground that
no such demand was made, rather the complainant left matrimonial
house, deserted the husband and not coming to accompanying him.
Thus, having regard to the facts and circumstances of the case,
in the event of arrest of 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)
each with two sureties of the like amount each to the satisfaction of
the Sub-Divisional Judicial Magistrate, Gaya in Complaint Case No.
2090 of 2008 , subject to the condition as laid down under section 438
(2) Cr. P.C.
( Mandhata Singh, J.)
Ashwini/-
2