IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.17675 of 2011
PRABHAT KUMAR
Versus
THE STATE OF BIHAR & ANR
-----------
2 23.6.2011 Heard learned counsel for the petitioner
and the informant.
For torture upon the informant,
petitioner remained in custody since 13.12.2010.
Marriage is of the year 1996.
Thus, having regard to the facts and
circumstances of the case, let the above named
petitioner 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 Chief Judicial Magistrate, Patna
in Jakkanpur P.S. Case No. 295 of 2010.
AI ( Mandhata Singh, J.)