IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.36991 of 2011
Pintu Mahto
Versus
The State Of Bihar
----------------------------------
2 21.11.2011 Heard counsel for the parties.
Torture for demand of dowry though is
followed by second marriage with another lady
is the allegation but petitioner remained in
custody since 11.7.11.
Thus, having regard to the facts and
circumstances of the case as well as submission
of the parties, the above named petitioner is
directed to 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 Additional Chief Judicial
Magistrate, Danapur in Maner P.S. Case No.
131/2011.
AI ( Mandhata Singh, J.)