IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.36933 of 2011
Dinesh Sah son of Late Bashudeo Sah
Resident of village Hardiya,
P.S.Turkaulia, District East Champaran
Versus
The State Of Bihar
----------------------------------
For the petitioner : Mr.Bal Govind Sharma
For the State : Mr.Addl.P.P.
—-
02/ 09.11.2011 Heard learned counsel for the
petitioner and learned counsel for
the State.
In a complaint case under
Sections 498(A), 307 and 379/34 of
the Indian Penal Code, the petitioner
has been made accused. He is husband
of the complainant. The allegation of
torture has been leveled against him.
Submission is that the
petitioner is fully satisfied with
his wife but the wife is not liking
the petitioner. Further submission is
that the marriage was performed about
nine years prior to the occurrence
and he has never demanded money or
anything.
2
Considering the facts and
circumstances of the case, let the
above named petitioner be released on
bail on furnishing bail bond of
Rs.10,000/-(Rupees ten thousand) with
two sureties of the like amount each
to the satisfaction of learned
Judicial Magistrate, Ist Class,
Motihari in Complaint Case No. 2111
of 2010/Tr.No. 4222 of 2010.
Tahir/- (Shyam Kishore Sharma, J.)