IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.3418 of 2011
PARWEJ ALAM
Versus
THE STATE OF BIHAR
-----------
2 09.02.2011 Heard learned counsel for the petitioner as well as
learned counsel for the state.
The petitioner seeks bail in connection with
Ramgarhwa P.S. Case No. 68 of 2010 registered under
sections-498A/34 of the Indian Penal Code as also section-3/4
Admittedly, the petitioner is elder brother of informant’s
husband. Although there is some sort of allegation of torturing
as well as demand of dowry against the petitioner but
admittedly, the husband of the petitioner has already been
granted privilege of bail by this court. Accordingly, the petitioner,
namely, Parwej Alam is directed to be released on bail on
furnishing bail bond of Rs 10,000/- (ten thousand) with two
sureties of the like amount each in connection with Ramgarhwa
P.S. Case No. 68 of 2010 to the satisfaction of Sub Divisional
Judicial Magistrate, Raxaul, East Champaran, Motihari.
AKV/- (Hemant Kumar Srivastava,J.)