IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21809 of 2010
SATENDRA PRASAD
Versus
THE STATE OF BIHAR
-----------
02 02.07.2010 Heard learned counsel for the petitioner
and learned counsel for the State.
The allegation against the husband under
Sections 323, 498A, 406, 316, 34 of the Indian
Penal Code and ¾ of the Dowry Prohibition Act is
that he kicked his wife in the State of pregnancy
leading to bleeding. He is in custody since 5.2.2010.
Let the petitioner, above named, be
enlarged on bail on furnishing bail bonds of Rs.
20,000/- (Twenty thousand) with two sureties of the
like amount each to the satisfaction of C.J.M.,
Gopalganj in connection with Kuchaikot P.S. Case
No. 145 of 2009.
P.K. (Navin Sinha, J.)