IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.16481 of 2009
SHAMS JAWED
Versus
STATE OF BIHAR
------
14/ 25.10.2010 Heard learned counsel for the petitioner and learned
counsel for the State.
Torture is followed by demand of a marriage of 1992
and restitution is also filed on behalf of the petitioner.
Taking that into consideration, prayer of the petitioner
for grant of anticipatory bail is allowed.
In the event of arrest or surrender within one month
from the date of receipt/production of a copy of this order in
connection with Complaint Case No. 1207 of 2007 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 S.D.J.M., Gaya subject to the conditions as laid
down under Section 438(2) of Cr. P.C.
shail (Mandhata Singh, J.)