IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24650 of 2010
MITHILESH RAY
Versus
THE STATE OF BIHAR
-----------
05. 01.12.2010 Heard the learned counsel for the petitioner and the State.
Petitioner is alleged for causing torture upon the
complainant for demand of a motorcycle which according to the learned
counsel for petitioner is beyond status of the parties; otherwise also
marriage solemnized in a temple and complainant gave birth of a male
child. No demand was ever made nor any torture was caused. Further
according to the learned counsel for petitioner now complainant is not
willing to reside with this petitioner and an attempt is also done. She
was noticed, but did not appear to have a talk if the differences can be
reconciled.
Having regard to the facts and circumstances of the case, 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 Sub-divisional Judicial Magistrate, Hajipur,
Vaishali in connection with Complaint Case No.C1-882/2008, Tr.
No.2532/2010, subject to the condition as laid down under section
438(2) of the Code of Criminal Procedure.
Vikash ( Mandhata Singh, J.)