IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.10649 of 2010
MD. FOLTAN, son of late Md. Salim, resident of Mohalla - Equbal Nagar, P.S. - Kotwali,
District - Gaya. ------------ Petitioner.
Versus
THE STATE OF BIHAR ----- Opposite Party.
-------
03. 02.07.2010 Heard learned counsel for the petitioner and State.
Petitioner is named accused in this case being
brother-in-law (Dewar) of the informant carries allegation of
demand of dowry, torture etc. During the course of argument, it
is submitted that the informant has already married with another
person and now has no connection with the ‘Sasural’ family. If,
it is so, subject to verification.
Considering the facts and circumstances of the case, in
the event of his arrest/surrender within four weeks from receipt
of the copy of this order, petitioner, namely, Md. Foltan, is
directed to be released on bail on furnishing bail bond of Rs.
10,000/- (ten thousand only) with two sureties of the like amount
each to the satisfaction of Sub-Divisional Judicial Magistrate,
Gaya, in connection with Kotwali P.S. Case No. 167/2007,
subject to condition laid down under Section 438(2) of the
Criminal Procedure Code.
Rajeev/
(Akhilesh Chandra, J.)