IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.39416 of 2010
Md. Mansoor Alam
Versus
State Of Bihar
-----------
6/ 21.06.2011 Heard learned counsel for the petitioner and
learned counsel for the State.
Torture is for demand of dowry. The demand is
not appropriate to the status of the family is admission of the
complainant. To make it more serious, an attempt to set her
on fire by sprinkling kerosene oil and now marrying another
lady has also been alleged entitles this petitioner for
anticipatory bail.
Accordingly, prayer of the petitioner is allowed.
In the event of arrest or surrender within one
month from the date of receipt/production of a copy of this
order in connection with Complaint Case No. 2004 of 2009
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
S.D.J.M., Purnia subject to the conditions as laid down under
Section 438(2) of Cr. P.C.
shail (Mandhata Singh, J.)