High Court Patna High Court - Orders

Arbind Sah vs The State Of Bihar on 15 October, 2011

Patna High Court – Orders
Arbind Sah vs The State Of Bihar on 15 October, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Criminal Miscellaneous No.32265 of 2011
                                         Arbind Sah
                                            Versus
                                   The State Of Bihar
                               ----------------------------------

2 15.10.2011 Heard counsel for the parties.

Torture for demand of dowry is the

allegation, marriage is seven years ago and

petitioner remained in custody since 25.7.2011.

Thus, having regard to the facts and

circumstances of the case as well as submission

of the parties, the above named petitioner is

directed to 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, Bhagalpur in Complaint Case No.

1325 of 2009.

AI                                                    ( Mandhata Singh, J.)