IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.22827 of 2010
SHRAWAN PASWAN @ SHARWAN KUMAR
Versus
STATE OF BIHAR
-----------
6/ 25.04.2011 Heard learned counsel for the petitioner and
learned counsel for the State.
Torture is for demand of dowry but that
remained continued for 15 years may never be believed for
refusal of anticipatory bail.
Considering the facts and circumstances of the
case, prayer of the petitioner for 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. 1417 of 2009
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 C.J.M.,
Gaya subject to the conditions as laid down under Section
438(2) of Cr. P.C.
shail (Mandhata Singh, J.)