High Court Patna High Court - Orders

Nago Yadav vs State Of Bihar on 17 September, 2010

Patna High Court – Orders
Nago Yadav vs State Of Bihar on 17 September, 2010
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.33358 of 2010
                             NAGO YADAV
                                 Versus
                           STATE OF BIHAR
                                -----------

02. 17.09.2010 Petitioner being the husband is languishing

in custody since 07.06.2010 in a case registered

under Sections 341, 323, 498A/34 of the I.P.C. and

Section ¾ of the Dowry Prohibition Act.

The impugned order reflects that petitioner

has expressed his willingness to resume the conjugal

life.

Considering the period under custody and

the conduct of the petitioner, let the petitioner namely

Nago Yadav, 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, Araria in connection with

Raniganj P.S. Case No. 52 of 2010.

( Dinesh Kumar Singh, J.)
Shageer