High Court Patna High Court - Orders

Prashant Saurabh vs State Of Bihar on 26 March, 2011

Patna High Court – Orders
Prashant Saurabh vs State Of Bihar on 26 March, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Cr.Misc. No.41070 of 2010
                               PRASHANT SAURABH
                                    Versus
                                STATE OF BIHAR
                                     -----

02. 26.03.2011 Heard learned counsel for the petitioner and the state.

Torture started with obtaining of complainant’s

signature on a blank paper, thereafter demand was made. Further

allegation is about petitioner’s having illicit relation with his elder

sister-in-law (Bhabhi) who herself along with her husband are made

accused in the case, meant to say that husband was accepting his

wife’s illicit relation with this petitioner. It is stressed by the learned

counsel for petitioner that she was not willing to reside with this

petitioner which is apparent from the last few concluding lines of

written application that petitioner was intending to bring her back to

kill.

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, the above

named petitioner 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, Patna in

connection with Kadamkuan P.S. Case No.180 of 2010, subject to

the conditions as laid down under section 438(2) of the Cr. P.C

Vikash (Mandhata Singh, J.)