IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19277 of 2010
RAJ DEO YADAV
Versus
STATE OF BIHAR
-----------
5 29.10.2010 Heard learned counsel for the parties.
Torture is followed by second marriage but fifteen
years ago and now only for quarrel in between both wives
having children this case lodged for casting pressure.
In the above circumstances, let the aforesaid
petitioner in the event of his arrest/surrender before the court
below within four weeks from today be released on bail on
furnishing bail bond of Rs.10,000/- with two sureties of the
like amount each to the satisfaction of S.D.J.M., Madhubani,
in Complaint Case No.1004/05 / T. R.No.807/10 subject to
the condition as laid down under section 438 (2) of Cr.P.C.
Anilkr.sinha (Mandhata Singh, J.)