High Court Patna High Court - Orders

Satish Sardar vs The State Of Bihar & Anr. on 18 August, 2011

Patna High Court – Orders
Satish Sardar vs The State Of Bihar & Anr. on 18 August, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Criminal Miscellaneous No.26444 of 2011
                                        Satish Sardar
                                            Versus
                                 The State Of Bihar & Anr.

2/      18.08.2011

Heard learned counsel for the petitioner and

learned counsel for the State.

Torture for demand of dowry is the allegation.

Petitioner is husband but remained in custody since

12.04.2011.

Taking that into consideration, prayer of the

petitioner for bail is allowed.

Let the above named petitioner be enlarged on

bail on furnishing bail bond of Rs. 10,000/- (ten thousand)

with two sureties of the like amount each to the

satisfaction of S.D.J.M., Araria in connection with

Complaint Case No. 3446C of 2009.

shail                                       (Mandhata Singh, J.)