High Court Patna High Court - Orders

Md. Kalam vs State Of Bihar on 25 March, 2011

Patna High Court – Orders
Md. Kalam vs State Of Bihar on 25 March, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.38967 of 2010
                                    MD. KALAM
                                      Versus
                                  STATE OF BIHAR
                                      ------

5/ 25.03.2011 Heard learned counsel for the petitioner, learned counsel

for the State and learned counsel for the informant, Mr. Binoy

Kumar.

Torture for demand of dowry followed by ouster from

matrimonial house is the allegation that giving birth of four children

appears doubtful, though followed by second marriage with another

lady.

Considering the facts and circumstances of the case,

prayer of the petitioner is allowed.

In the event of arrest or surrender within one month

from the date of receipt/production of a copy of this order in

connection with Sahebganj P.S. Case No. 80 of 2009 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 S.D.J.M., (West) Muzaffarpur subject to the

conditions as laid down under Section 438(2) of Cr. P.C.

shail                                          (Mandhata Singh, J.)