IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23601 of 2010
AKHILESH RAVIDAS @ AKLESH RAVIDAS
Versus
STATE OF BIHAR
-----------
5 5.5.2011 Heard learned counsel for the parties.
Torture for demand of dowry is the
allegation. Submission is about willful
disobedience on behalf of complainant herself
which is clear from her conduct that she did not
appear while was noticed to appear to resolve
the differences.
Thus, having regard to the facts and
circumstances of the case, 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 Sub-Divisional
Judicial Magistrate, Hilsa, Nalanda in Complaint
Case No. 591C of 2009, subject to the condition
as laid down under section 438(2) Cr.P.C.
AI ( Mandhata Singh, J.)