IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20440 of 2011
Ranjeet Kumar
Versus
The State Of Bihar
-----------
02. 14.07.2011 Heard learned counsel for the petitioner and
learned counsel for the State.
Petitioner is alleged for torture for demand of
dowry, but remained in custody since 06.4.2011, hence is
allowed bail.
Accordingly, let the above named petitioner 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 Sub-divisional Judicial Magistrate,
Sikerhana at Motihari in connection with Ghorasahan P. S.
Case No.54 of 2010.
Vikash (Mandhata Singh, J.)