IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.34248 of 2011
======================================================
Ali Imam, S/o Late Suleman @ Janally, R/o Village-Mahachand, P.S.
Simraha, District-Araria.
.... .... Petitioner
Versus
The State of Bihar
.... .... Opposite Party/s
======================================================
CORAM: HONOURABLE MR. JUSTICE DINESH KUMAR SINGH
ORAL ORDER
(Per: HONOURABLE MR. JUSTICE DINESH KUMAR SINGH)
2 13-10-2011 Petitioner, being the husband of the complainant, is
languishing in custody since 13.06.2011 in a case registered under Section
498A of the Indian Penal Code.
Though there is accusation of torture to the complainant, but
since the marriage has been performed five years prior to the lodging the case
and considering the period of detention in custody, let the petitioner above
named 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 learned Chief
Judicial Magistrate, Araria in connection with Complaint Case No. 63 of
2005.
(Dinesh Kumar Singh, J)
Sujit/-