IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.26444 of 2011
Satish Sardar
Versus
The State Of Bihar & Anr.
2/ 18.08.2011
Heard learned counsel for the petitioner and
learned counsel for the State.
Torture for demand of dowry is the allegation.
Petitioner is husband but remained in custody since
12.04.2011.
Taking that into consideration, 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., Araria in connection with
Complaint Case No. 3446C of 2009.
shail (Mandhata Singh, J.)