High Court Patna High Court - Orders

Rukesh Kumar vs The State Of Bihar on 18 July, 2011

Patna High Court – Orders
Rukesh Kumar vs The State Of Bihar on 18 July, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.21196 of 2011
                                          Rukesh Kumar
                                              Versus
                                      The State Of Bihar
                                            -----------

2/ 18.07.2011 Heard learned counsel for the petitioner and learned

counsel for the State.

Allegation for torture is for demand of dowry but for the

marriage of 10 years ago.

Taking the same into consideration, prayer of the

petitioner for bail is allowed.

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 C.J.M.,

Lakhisarai in connection with Lakhisarai (Ramgarh Chowk) P.S.

Case No. 133 of 2011.

Shail                                          ( Mandhata Singh, J.)