IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.16108 of 2011
Sanjay Sao @ Sanjay Kumar Sah
Versus
The State Of Bihar
-----------
2 24.06.2011 Heard learned counsel for the petitioners as well
as learned Additional Public Prosecutor for the state.
The petitioner is husband of the informant and he
is languishing in jail custody since 07.12.2010. Admittedly,
the marriage of the petitioner had taken place in the year,
2005 and after marriage; the informant gave birth to a
female child. It appears that subsequently, relation of the
petitioner with the informant became strained and it is
alleged that the petitioner used to torture the informant in
both ways; mentally and physically on account of non-
fulfillment of illegal demand.
Considering the aforesaid facts and
circumstances of the case as well as submission of the
parties, coupled with period of detention, let the petitioner,
namely, Sanjay Sao @ Sanjay Kumar Sah be released on
bail on furnishing bail bonds of Rs 10,000/- (ten thousand)
with two sureties of the like amount each in connection with
Jakkanpur P.S. Case No. 226 of 2010 to the satisfaction of
Sub Divisional Judicial Magistrate, Patna.
AKV/- (Hemant Kumar Srivastava,J.)