IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.33358 of 2010
NAGO YADAV
Versus
STATE OF BIHAR
-----------
02. 17.09.2010 Petitioner being the husband is languishing
in custody since 07.06.2010 in a case registered
under Sections 341, 323, 498A/34 of the I.P.C. and
Section ¾ of the Dowry Prohibition Act.
The impugned order reflects that petitioner
has expressed his willingness to resume the conjugal
life.
Considering the period under custody and
the conduct of the petitioner, let the petitioner namely
Nago Yadav, 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, Araria in connection with
Raniganj P.S. Case No. 52 of 2010.
( Dinesh Kumar Singh, J.)
Shageer