IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.12534 of 2011
SAMSAD ANSARI
Versus
THE STATE OF BIHAR
-----------
2/ 20.06.2011 Heard learned counsel for the petitioner and
learned counsel for the State.
No doubt petitioner is husband alleged for
torture for non-fulfillment of demand of dowry but remained
in custody since 23.05.2010.
Considering the facts and circumstances of the
case, prayer of the petitioner for bail is allowed.
Let the above named petitioner be enlarged 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., Jamui in connection with Complaint Case No.
103 C of 2007.
shail (Mandhata Singh, J.)