IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.29991 of 2010
Anil Sah
Versus
The State Of Bihar & Anr
-----------
07. 10.08.2011 Heard learned counsel for the petitioner and
learned counsel for the State.
Torture for demand of dowry is the allegation.
Submission of learned counsel for the petitioner is about
differences in between wife and husband for other
matrimonial causes and complainant is not ready to reside
with this petitioner.
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 Sub-divisional Judicial Magistrate, Katihar in
connection with Complaint Case No.C.A-3278 of 2008,
subject to the condition as laid down under section 438(2) of
the Cr. P. C.
Vikash (Mandhata Singh, J.)