IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.44758 of 2010
SANTOSH SAHANI
Versus
THE STATE OF BIHAR
-----------
02. 20.04.2011 Heard learned counsel for the petitioner and the state.
Torture for demand of dowry is the allegation. Petitioner is
husband, but submission of the learned counsel for petitioner is that
differences are otherwise, complainant is not ready to join the company
of this petitioner for which she was noticed in the court below, but did
not appear.
Having regard to the facts and circumstances of the case, in
the event of arrest or surrender within a period of one month from the
date of receipt/production of a copy 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 the Chief Judicial Magistrate, Vaishali at Hajipur in
connection with Mahua P. S. Case No. 284 of 2010, subject to the
conditions as laid down under section 438(2) of the Cr. P. C.
Vikash (Mandhata Singh, J.)