High Court Patna High Court - Orders

Ajai Mandal @ Ajay Mandal vs The State Of Bihar on 13 April, 2011

Patna High Court – Orders
Ajai Mandal @ Ajay Mandal vs The State Of Bihar on 13 April, 2011
                 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.)