IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.12429 of 2010
MD.JASIM @ JASIM MIAN
Versus
STATE OF BIHAR & ANR
-----------
5 22.11.2010 Heard learned counsel for the parties.
A reason behind the torture is shown demand for
Rs.20,000/- cash and Rs.1000/- per month and a she buffalo.
That is further followed by petitioners’ illicit relation with
sister-in-law. According to the learned counsel for the
petitioner the nature of the demand itself is not believable for
refusal of anticipatory bail. That can further be doubted for
having illicit relation with sister-in-law.
In the circumstance, let the abovenamed petitioner
in the event of his arrest/surrender before the court below
within four weeks from today be released on bail on
furnishing bail bond of Rs.10,000/- with two sureties of the
like amount each to the satisfaction of S.D.J.M.,
Aurrangabad, in Complaint Case No.751/08 (Ts.No.1234/09)
subject to the condition as laid down under section 438(2) of
Cr.P.C.
Anilkr.sinha (Mandhata Singh,J.)