IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.30762 of 2010
KARE LAL SINGH
Versus
STATE OF BIHAR
-----------
2 17.1.2011 Heard learned counsel for the parties.
Torture for demand of dowry is the
allegation. The submission of learned counsel
for the petitioner is that complainant herself
is not mentally sound. She is in habit to leave
matrimonial house and to justify her act along
with her parents, this case is lodged by
referring observation of the Court while
recording statement of complainant on S.A. in
Court question that she did not give any answer
and was appearing mentally undeveloped.
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, Katihar in C.A.3206/2008,
subject to the condition as laid down under
section 438(2) Cr.P.C.
AI ( Mandhata Singh, J.)