IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.28618 of 2010
Balindra Rai
Versus
The State Of Bihar
-----------
7/ 06.07.2011 Heard learned counsel for the petitioner and
learned counsel for the State.
Torture for demand of dowry is the allegation.
Parties were directed to appear in chamber to have some
negotiation to resolve the differences but none appeared. It
appears that differences are otherwise.
Considering the same, prayer of the petitioner for
bail is allowed.
In the event of arrest or surrender within one
month from the date of receipt/production of a copy of this
order in connection with Complaint Case No. 833 of 2008
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
S.D.J.M., (West), Muzafarpur subject to the conditions as
laid down under Section 438(2) of Cr. P.C.
shail (Mandhata Singh, J.)