IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.37055 of 2010
Pradeep Kumar Mahto @ Pradeep Kumar, son of
Singheshwar Mahto, resident of B-39, Budha Colony,
Chakaram, P.S. Budha Colony, District Patna
--- Petitioner.
Versus
The State of Bihar --- Opp. Party.
-----------
2/ 06-10-2010 Heard the parties.
In a criminal prosecution registered under
section 498A of the Indian Penal Code, the petitioner
happens to be the husband of the informant.
It is submitted that there is absolutely no
allegation of demand of dowry but there is some allegation
of torture against the petitioner.
Be that as it may, taking into consideration the
fact that the petitioner is in judicial custody since
23.02.2000, he is directed to the enlarged on bail on
furnishing bail bond of Rs. 10,000/- with two sureties of
the like amount each to the satisfaction of Smt. Pratibha ,
J.M. Ist Class, Patna, in connection with Budha Colony
P.S. Case No. 35 of 2010.
( Birendra Prasad Verma, J.)
BTiwary/