IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.22303 of 2010
DASARATH SINGH .......... Petitioner
Versus
STATE OF BIHAR ........ Opp. Party.
-----------
2. 02.07.2010 Heard learned counsel for the petitioner and
learned counsel for the State.
The submission under Sections 498-A, 341,
323/34 of the Indian Penal Code is of a 13 years old
marriage and custody since 14.10.2009.
Let the petitioner, above named, be enlarged on
bail on furnishing bail bonds of Rs.10,000/- (Ten thousand)
with two sureties of the like amount each to the satisfaction
of Sri S. Chandra, Judicial Magistrate, Ist Class Bhojpur,
Ara in connection with Charpokhari P.S. Case No. 29/09,
G.R. No. 885/09, Tr. No. 2497/09.
S.S. (Navin Sinha, J.)