IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.43562 of 2010
AJAI MANDAL @ AJAY MANDAL
Versus
THE STATE OF BIHAR
-----------
2 13.4.2011 Heard learned counsel for the parties.
Petitioner is brother-in-law of the
deceased having similar allegation to that of
his brother, husband of the deceased that they
killed the deceased for non-fulfilment of demand
of dowry. Husband faced trial and acquitted by
the 3rd Additional Sessions Judge, Bhagalpur in
S.Tr.No. 944/08.
In that view of the matter, 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 Chief Judicial
Magistrate, Bhagalpur in Kahalgaon (Budhuchak)
P.S. Case No. 66/08, subject to the condition as
laid down under section 438(2) Cr.P.C.
AI ( Mandhata Singh, J.)