High Court Patna High Court - Orders

Sarwan Kumar vs The State Of Bihar on 13 July, 2011

Patna High Court – Orders
Sarwan Kumar vs The State Of Bihar on 13 July, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.42620 of 2010
                                      Sarwan Kumar
                                           Versus
                                  The State Of Bihar
                                         -----------

5 13.7.2011 Heard learned counsel for the parties.

Torture for demand of dowry is the

allegation but differences appear otherwise an

attempt was made by this Court to reconcile the

differences but with no success.

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 Additional Chief

Judicial Magistrate, Barh in Bakhtiyarpur P.S.

Case No. 16/2010, subject to the condition as

laid down under section 438(2) Cr.P.C.

AI                                                           ( Mandhata Singh, J.)