IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.31686 of 2010
SANTOSH PRASAD
Versus
THE STATE OF BIHAR
-----------
2 1.9.2010 Heard the learned counsel for the petitioner as well as the
learned A.P.P. for the State.
Admittedly, the petitioner is the husband of the informant
but there is allegation against him that he used to torture the
informant on account of non-fulfillment of illegal demand of dowry.
Learned counsel for the petitioner drew my attention
towards this fact that the petitioner is a patient of schizophrenia and
he is suffering from mental disease since long. He also drew my
attention to the prescriptions of the aforesaid disease. Moreover, the
petitioner is in jail since 16.6.2010.
Considering the aforesaid circumstance, the petitioner,
Santosh Prasad, is directed to be released on bail on furnishing bail
bond of Rs.10,000/- with two sureties of the like amount each to the
satisfaction of the C.J.M.,Patna, in Kankarbagh P.S.229 of 2010.
AnilKr.Sinha (Hemant Kumar Srivastava, J. )