IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20694 of 2011
Pradeep Kumar Deb
Versus
The State Of Bihar & Anr.
-----------
2 14.7.2011 Heard learned counsel for the petitioner
and the informant.
Torture for demand of dowry is the
allegation but petitioner remained in custody
since 8.4.2011, hence is allowed bail.
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
Sub-Divisional Judicial Magistrate, Katihar in
Complaint Case No. 1209 of 2010.
AI ( Mandhata Singh, J.)