High Court Patna High Court - Orders

Md.Alam vs State Of Bihar on 16 November, 2011

Patna High Court – Orders
Md.Alam vs State Of Bihar on 16 November, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Criminal Miscellaneous No.3068 of 2010
                                              Md.Alam
                                                Versus
                                          State Of Bihar
                                   ----------------------------------

12 16.11.2011 Heard counsel for the parties.

Torture for demand of dowry is the

allegation. Submission is after eight years of

marriage is not believable.

Thus, having regard to the facts and

circumstances of the case as well as submission

of the parties, 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 Chief Judicial

Magistrate, Madhubani in C.R.No. 1062 of 2007,

subject to the condition as laid down under

section 438(2) Cr.P.C.

AI                                                            ( Mandhata Singh, J.)