IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.3068 of 2010
Md.Alam
Versus
State Of Bihar
----------------------------------
12 16.11.2011 Heard counsel for the parties.
Torture for demand of dowry is the
allegation. Submission is after eight years of
marriage is not believable.
Thus, having regard to the facts and
circumstances of the case as well as submission
of the parties, 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, Madhubani in C.R.No. 1062 of 2007,
subject to the condition as laid down under
section 438(2) Cr.P.C.
AI ( Mandhata Singh, J.)