IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.38390 of 2010
KRISHNADEO PRASAD CHAURASIA
Versus
STATE OF BIHAR
-----------
02. 10.03.2011 Heard learned counsel for the petitioner and the state.
Torture is followed by second marriage with another lady.
Submission of the learned counsel for petitioner is that complainant’s
marriage is 35 years ago and marriage with another lady is also 17 years
ago with sister of the complainant with her and her family members’
consent, otherwise there is no justification about keeping mum for such
a long period.
Having regard to the facts and circumstances of the case, in
the event of arrest or surrender within a period of one month from the
date of receipt/production of a copy 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 the Sub-divisional Judicial Magistrate, Begusarai in
connection with Complaint Case No.2238C of 2008, subject to the
conditions as laid down under section 438(2) of the Cr.P.C.
Vikash ( Mandhata Singh, J.)