IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.3461 of 2010
VIKASH PASWAN
Versus
THE STATE OF BIHAR
-----------
8 8.12.2010 Heard learned counsel for the parties.
Allegation is about no initiation for
Bidai without fulfilling the demand of
Motorcycle due to being the wife of black
complexion, on the other hand, submission of
learned counsel for the petitioner is that the
girl was changed at marriage so marriage could
not be solemnized, otherwise also she never came
to matrimonial house, so no question arises
about any torture.
Thus, having regard to the facts and
circumstances of the case, in the event of
arrest or surrender within one month from the
date of communication 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 Chief Judicial
Magistrate, Kaimur at Bhabua in Complaint Case
No. 913 of 2009, subject to the condition as
laid down under section 438(2) Cr.P.C.
AI ( Mandhata Singh, J.)