IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.26033 of 2008
SADHU YADAV
Versus
STATE OF BIHAR
-----------
2. 15.7.2008 Heard.
Petitioner is in custody since 21.1.2008 in a case under
section 498 of the Indian Penal Code and defence is that he is willing
and ready to keep his wife with him but the lady is not ready because
she wants realizing the extra pound of flesh by ensuring the petitioner
to continue in prison.
Let petitioner namely Sadhu Yadav 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, Nalanda, in connection with Deepnagar P.S. case no.97 of
2007.
sudip ( Dharnidhar Jha, J )