High Court Patna High Court - Orders

Santosh Prasad vs The State Of Bihar on 1 September, 2010

Patna High Court – Orders
Santosh Prasad vs The State Of Bihar on 1 September, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.31686 of 2010
                                      SANTOSH PRASAD
                                              Versus
                                    THE STATE OF BIHAR
                                            -----------

2 1.9.2010 Heard the learned counsel for the petitioner as well as the

learned A.P.P. for the State.

Admittedly, the petitioner is the husband of the informant

but there is allegation against him that he used to torture the

informant on account of non-fulfillment of illegal demand of dowry.

Learned counsel for the petitioner drew my attention

towards this fact that the petitioner is a patient of schizophrenia and

he is suffering from mental disease since long. He also drew my

attention to the prescriptions of the aforesaid disease. Moreover, the

petitioner is in jail since 16.6.2010.

Considering the aforesaid circumstance, the petitioner,

Santosh Prasad, is directed to be released on bail on furnishing bail

bond of Rs.10,000/- with two sureties of the like amount each to the

satisfaction of the C.J.M.,Patna, in Kankarbagh P.S.229 of 2010.

    AnilKr.Sinha                              (Hemant Kumar Srivastava, J. )