IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.22269 of 2010
RAJESH SINGH @ DABLOO SINGH ........... Petitioner
Versus
THE STATE OF BIHAR ........... Opp. Party.
-----------
2. 02.07.2010 Heard learned counsel for the petitioner and
learned counsel for the State.
The submission of the husband in a police case
under Sections 341, 323, 498-A, 34 of the Indian Penal
Code and 3/4 of the Dowry Prohibition Act is of custody
since 8.1.2010.
In absence of any serious, heinous allegations of
physical assault, and the period of custody, let the petitioner,
above named, be enlarged on bail on furnishing bail bonds
of Rs.20,000/- (Twenty thousand) with two sureties of the
like amount each to the satisfaction of Chief Judicial
Magistrate, Gaya in connection with Civil Lines P.S. Case
No. 319/2009.
S.S. (Navin Sinha, J.)