IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.27046 of 2009
1. MUKESH JHA son of Bishawanath Jha
2. Bishwnath Jha son of late Pasan Jha
3. Indra Devi wife of Bishwanath Jha
All are residents of Gopalpur, P.S.-Kamtaul, Distt.-Darbhanga-------------------
------------------------------------------------------------------------Petitioners.
Versus
STATE OF BIHAR .
-----------
10. 26.8.2010 Heard Learned counsel for the petitioners and the State.
Marriage is of the year 2002. Torture is for demand of
dowry. Petitioner no.1 is husband. Now allegation is extended to
marrying another lady. Maintenance is also allowed. Differences are
said matrimonial. Petitioner nos.2 and 3 have already been allowed bail.
Having regard to the facts and circumstances of the case, 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, above named
petitioner no.1 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 Chief Judicial Magistrate, Madhubani, in
connection with Complaint Case no.1342 of 2006 ,subject to the
conditions as laid down under section 438(2) of the Code of Criminal
Procedure.
Sudip ( Mandhata Singh,J )