IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.32265 of 2011
Arbind Sah
Versus
The State Of Bihar
----------------------------------
2 15.10.2011 Heard counsel for the parties.
Torture for demand of dowry is the
allegation, marriage is seven years ago and
petitioner remained in custody since 25.7.2011.
Thus, having regard to the facts and
circumstances of the case as well as submission
of the parties, the above named petitioner is
directed to 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, Bhagalpur in Complaint Case No.
1325 of 2009.
AI ( Mandhata Singh, J.)