High Court Patna High Court - Orders

Md.Jasim @ Jasim Mian vs State Of Bihar &Amp; Anr on 22 November, 2010

Patna High Court – Orders
Md.Jasim @ Jasim Mian vs State Of Bihar &Amp; Anr on 22 November, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.12429 of 2010
                               MD.JASIM @ JASIM MIAN
                                            Versus
                                STATE OF BIHAR & ANR
                                          -----------

5 22.11.2010 Heard learned counsel for the parties.

A reason behind the torture is shown demand for

Rs.20,000/- cash and Rs.1000/- per month and a she buffalo.

That is further followed by petitioners’ illicit relation with

sister-in-law. According to the learned counsel for the

petitioner the nature of the demand itself is not believable for

refusal of anticipatory bail. That can further be doubted for

having illicit relation with sister-in-law.

In the circumstance, let the abovenamed petitioner

in the event of his arrest/surrender before the court below

within four weeks from today be released on bail on

furnishing bail bond of Rs.10,000/- with two sureties of the

like amount each to the satisfaction of S.D.J.M.,

Aurrangabad, in Complaint Case No.751/08 (Ts.No.1234/09)

subject to the condition as laid down under section 438(2) of

Cr.P.C.

    Anilkr.sinha                                           (Mandhata Singh,J.)