IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.21264 of 2011
                                         Intakhab Alam
                                               Versus
                                       The State Of Bihar
                                             -----------
02/ 21.07.2011 Heard learned counsel for the petitioner as well as learned
Addl. Public Prosecutor for the State.
It would appear from perusal of the written report of the
informant that informant solemnized her marriage with the petitioner
in the year 2008 after converting her religion and after that she came
at the house of the petitioner and after six months, she went to her
natal place but when she again came to her in-laws house, she learnt
that her husband has solemnized his second marriage and after that her
husband demanded Rs 50,000/- in dowry and also got his signature on
a plain paper which was subsequently, converted in divorce deed.
Petitioner being husband of the informant is in jail custody
since 16.3.2011.
Considering the above stated facts and circumstances as
well as period of detention of the petitioner in jail custody, let the
petitioner, Intakhab Alam, be released on bail on furnishing bail bonds
of Rs 10,000/- with two sureties of the like amount each to the
satisfaction of the Chief Judicial Magistrate, Buxar in Dhansoi P.S.
Case no. 9/2011.
shahid (Hemant Kumar Srivastava,J)