IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24702 of 2009
RANJIT ROY
Versus
STATE OF BIHAR
-----------
9 11.8.2010 Heard learned counsel for the parties.
Allegation is about torture for non-
fulfilment of demand of dowry. Marriage is of
eight years ago. The submission is about
desertion by the wife herself which she is
justifying in Court also by non-appearing for
several dates inspite of notice.
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 Sub-Divisional
Judicial Magistrate, Katihar in Complaint Case
No. 1049 of 2008, subject to the condition as
laid down under section 438(2) Cr.P.C.
AI ( Mandhata Singh, J.)