IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20547 of 2009
JIUT MUKHIYA @ JIWAT MUKHIYA
Versus
1. The STATE OF BIHAR
2. Nursa Devi
------
9/ 08.12.2010 Heard learned counsel for the petitioner, learned counsel
for the State and Mr. Rakesh Kumar, learned counsel for the
complainant.
Allegation is for torture due to non-fulfillment of
demand of dowry. Submission of the learned counsel for the
petitioner is about allegations not believable as the torture followed
by demand after 12 years of the marriage.
Considering the facts and circumstances of the case,
prayer of the petitioner 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 Tr. No. 3365 of 2006 arising out of Complaint Case
No. C-169 of 2006 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.,
Sadar at Motihari subject to the conditions as laid down under
Section 438(2) of Cr. P.C.
shail (Mandhata Singh, J.)