IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.29976 of 2010
1. KARNI @ DUGO DEVI
2. SUKHO SAH
3. ANUPLAL SAH
------------------------- PETITIONERS
Versus
STATE OF BIHAR
-----------
2 30.9.2010 Heard learned counsel for the parties.
Complainant married with accused no.2.
and torture caused upon her is not accepted.
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 petitioners shall be released on bail on
furnishing bail bond of Rs. 10,000/-(ten
thousand) each with two sureties of the like
amount each to the satisfaction of Sri
S.K.Mishra, Judicial Magistrate, 1st Class,
Banka in Complaint Case No. 469/2010, subject
to the condition as laid down under section
438(2) Cr.P.C.
AI ( Mandhata Singh, J.)