IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.41070 of 2010
PRASHANT SAURABH
Versus
STATE OF BIHAR
-----
02. 26.03.2011 Heard learned counsel for the petitioner and the state.
Torture started with obtaining of complainant’s
signature on a blank paper, thereafter demand was made. Further
allegation is about petitioner’s having illicit relation with his elder
sister-in-law (Bhabhi) who herself along with her husband are made
accused in the case, meant to say that husband was accepting his
wife’s illicit relation with this petitioner. It is stressed by the learned
counsel for petitioner that she was not willing to reside with this
petitioner which is apparent from the last few concluding lines of
written application that petitioner was intending to bring her back to
kill.
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 the Chief Judicial Magistrate, Patna in
connection with Kadamkuan P.S. Case No.180 of 2010, subject to
the conditions as laid down under section 438(2) of the Cr. P.C
Vikash (Mandhata Singh, J.)