IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.21762 of 2010
Manoj Kumar Yadav
Versus
The State Of Bihar
------------------------
09. 14.11.2011 Heard learned counsel for the petitioner and learned counsel for
the State.
Torture for demand of dowry is the allegation, but now parties
have resolved their differences on assurance of the petitioner to keep his
wife by giving all facilities.
Accordingly, 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, Buxar in connection with Complaint Case No.1376C of
2008, Tr. No.1551 of 2010, subject to the condition as laid down under
section 438(2) of the Cr. P. C.
Vikash ( Mandhata Singh, J.)