IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.3221 of 2010
ARUN SINGH @ ARUN KUMAR
Versus
STATE OF BIHAR
-----------
10 21.6.2011 Heard learned counsel for the parties.
Torture for demand of dowry is the
allegation is denied on the ground that
differences are otherwise, couple are not
agreeing to live together even attempt made by
this Court.
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, Vaishali at Hajipur in
Complaint Case No. 2704 of 2008, subject to the
condition as laid down under section 438(2)
Cr.P.C.
AI ( Mandhata Singh, J.)