High Court Patna High Court - Orders

Ajit Kumar Singh vs State Of Bihar &Amp; Anr on 1 October, 2010

Patna High Court – Orders
Ajit Kumar Singh vs State Of Bihar &Amp; Anr on 1 October, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.31372 of 2010
                 AJIT KUMAR SINGH son of Sri Shambhu Nath Singh------Petitioner.
                                             Versus
                                 STATE OF BIHAR & ANR .
                                           -----------

2. 1.10.2010 Heard learned counsel for the petitioner and the State.

Torture is alleged for petitioner’s having illicit relation

with another lady. Submission of the learned counsel for the

petitioner is that victim herself is not willing to reside with the

petitioner. Hardly she remained with petitioner for 4/5 months and

to pressurize otherwise filed this case.

Having regard to the facts and circumstances of the case,

in the event of arrest or surrender within a period of one month from

date of receipt/production of a copy of this order, above named

petitioner shall be released on bail on furnishing bail bond of

Rs.10,000/- with two sureties of the like amount each to the

satisfaction of the Chief Judicial Magistrate, Aurangabad, in

connection with Amba P.S. case no.42 of 2010 subject to the

conditions as laid down under section 438(2) of the Code of

Criminal Procedure.

( Mandhata Singh, J.)
Sudip