High Court Patna High Court - Orders

Raj Kumar Sah vs The State Of Bihar on 5 September, 2011

Patna High Court – Orders
Raj Kumar Sah vs The State Of Bihar on 5 September, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.38022 of 2010
                                      Raj Kumar Sah
                                           Versus
                                    The State Of Bihar
                                          -----------

Lawyer for Petitioner- Anil Kumar Mishra-Adv.
Lawyer for State- Mr. Ajit Kumar- A.P.P.
Lawyer for Complainant- Mr. Lavkush Kumar-Adv.

—————————

06. 05.09.2011 Heard learned counsel for the petitioner and

learned counsel for the State.

Torture for demand of dowry is the allegation, but

differences are said otherwise, so she did not appear to

resolve the same while was noticed.

Accordingly, in the event of arrest or surrender

within a period of one month from the date of

receipt/production of a copy of this order, the above named

petitioner shall 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 Chief Judicial

Magistrate, Ara at Bhojpur in connection with Complaint

Case No.563C of 2010 (Ara Town P. S. Case No.160 of

2010), subject to the condition as laid down under section

438(2) of the Cr. P. C.

Vikash                                                     (Mandhata Singh, J.)