IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.26807 of 2010
Mallik Marandi
Versus
The State Of Bihar & Anr
----------------------------------
06. 19.08.2011 Heard learned counsel for the petitioner and
learned counsel for the State.
Torture for demand of dowry is the allegation.
Defence is desertion by the wife as she did not appear to
have a talk towards reconciliation of differences even after
service of notice.
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,
Katihar in connection with C.A. Case No.C.A.2658 of
2009, subject to the condition as laid down under section
438(2) of the Cr. P. C.
Vikash (Mandhata Singh, J.)