IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.34184 of 2009
LUXMAN MAHTON son of late Dubri Mahton --------Petitioner.
Versus
STATE OF BIHAR .
-----------
9. 30.8.2010 Heard learned counsel for the petitioner and the State.
Torture is for demand of dowry for the marriage
solemnized ten years ago that also made by sister-in-law(gotni) of the
victim.
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 date of receipt/production of a copy of this order, 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., Lakhisarai, in connection with
complaint case no.364C of 2005 subject to the conditions as laid down
under section 438(2) of the Code of Criminal Procedure.
( Mandhata Singh, J.)
Sudip