High Court Patna High Court - Orders

Raj Deo Yadav vs State Of Bihar on 29 October, 2010

Patna High Court – Orders
Raj Deo Yadav vs State Of Bihar on 29 October, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.19277 of 2010
                                   RAJ DEO YADAV
                                          Versus
                                   STATE OF BIHAR
                                        -----------

5 29.10.2010 Heard learned counsel for the parties.

Torture is followed by second marriage but fifteen

years ago and now only for quarrel in between both wives

having children this case lodged for casting pressure.

In the above circumstances, let the aforesaid

petitioner in the event of his arrest/surrender before the court

below within four weeks from today be released on bail on

furnishing bail bond of Rs.10,000/- with two sureties of the

like amount each to the satisfaction of S.D.J.M., Madhubani,

in Complaint Case No.1004/05 / T. R.No.807/10 subject to

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

    Anilkr.sinha                             (Mandhata Singh, J.)