IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21196 of 2011
Rukesh Kumar
Versus
The State Of Bihar
-----------
2/ 18.07.2011 Heard learned counsel for the petitioner and learned
counsel for the State.
Allegation for torture is for demand of dowry but for the
marriage of 10 years ago.
Taking the same into consideration, prayer of the
petitioner for bail is allowed.
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 C.J.M.,
Lakhisarai in connection with Lakhisarai (Ramgarh Chowk) P.S.
Case No. 133 of 2011.
Shail ( Mandhata Singh, J.)