IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.9425 of 2010
SAJAN PASWAN
Versus
THE STATE OF BIHAR &ANR
-----------
3 12.7.2010 Heard learned counsel for the parties.
Allegation is of torture for non-
fulfilment of demand of dowry but that is
followed by wrong information about petitioner’s
remaining engaged in job, further his taking
wine and having illicit relation with another
girl. Wife is not ready to reside with the
husband.
Thus, having regard to the facts and
circumstances of the case, in the event of
arrest or surrender within one month from the
date of communication of this order, the above
named petitioner shall 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 Judicial Magistrate,
1st Class, Samastipur in Complaint Case No. 161
of 2009, subject to the condition as laid down
under section 438(2) Cr.P.C.
AI ( Mandhata Singh, J.)