IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23191 of 2010
ABHINANDAN KUMAR @ ABHI NANDAN KUMAR PD.SAH S/O RAM
CHANDRA PRESAD SAH....................PETITIONER.
Versus
STATE OF BIHAR
-----------------------
09.11.2010 Heard the learned counsel for the
03.
petitioner and the State.
There is allegation for torture.
Petitioner is husband. Marriage is said to be
done eight-nine years ago. But in year 2006 a
complaint is lodged by the complainant against
one Giranand Bahardar showing husband for the
same offence under section 498A and 380 of the
Indian Penal Code. Now photograph is shown by
her learned counsel goes against her that she
can go to any extent in making allegation or
behaving.
Having regard to the facts and
circumstances of the case, in the event of
arrest or surrender within a period of one month
from the receipt/production of a copy of this
order, the 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 the
S.D.J.M., Araria in connection with Complaint
Case No.997C/2009, subject to the conditions as
2
laid down under Section 438(2) of the Code of
Criminal Procedure.
Vikash ( Mandhata Singh, J.)