High Court Patna High Court - Orders

Surendra Prasad vs State Of Bihar &Amp; Anr on 2 February, 2011

Patna High Court – Orders
Surendra Prasad vs State Of Bihar &Amp; Anr on 2 February, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.29800 of 2010
                                      SURENDRA PRASAD
                                               Versus
                                   STATE OF BIHAR & ANR
                                             -----------

03. 02.02.2011 Heard learned counsel for the petitioner and the State.

Torture followed by snatching of ornaments after

causing assault is the allegation. Submission of the learned counsel

for petitioner is that complainant herself left the petitioner rather

deserted and only to cast pressure, false allegation is leveled.

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,

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 Sri S.D. Roy, Judicial

Magistrate, Ist Class, Hilsa, Nalanda in connection with Complaint

Case No.386C of 2007, subject to the condition as laid down

under section 438(2) of the Code of Criminal Procedure.

Vikash                                                       (Mandhata Singh, J.)