IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.38896 of 2010
Tarique Jawid
Versus
State Of Bihar & Anr
-------------------------------
11. 18.11.2011 Heard learned counsel for the petitioner and learned
counsel for the State.
Torture for demand of dowry is the allegation. Desertion
by the complainant is the defence.
Accordingly, in the event of arrest or surrender within a
period of one month from the date of 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 Sub-divisional Judicial
Magistrate, Madhubani in connection with Complaint Case No.690 of
2010, Tr. No.3297 of 2010, subject to the condition as laid down under
section 438(2) of the Cr. P. C.
Vikash ( Mandhata Singh, J.)