High Court Patna High Court - Orders

Sk.Taslim vs State Of Bihar on 29 September, 2010

Patna High Court – Orders
Sk.Taslim vs State Of Bihar on 29 September, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.29849 of 2010
                       SK.TASLIM, S/o Sk. SULTAN..............Petitioner.
                                            Versus
                                   STATE OF BIHAR .
                                          -----------

2. 29.09.2010 Heard the learned counsel for the petitioner and the

State.

Torture for demand of dowry is alleged, but is

doubted that same was shown and made only after three years of

the marriage giving birth of a female child. It is specifically

submitted on behalf of the petitioner that differences are

matrimonial in between the wife and the husband.

Having regard to the facts and circumstances of the

case, in the event of arrest or surrender within a period of one

month from the date of receipt/production of a copy of this order,

above named petitioner shall be released on bail on furnishing bail

bond of Rs.10,000/- with two sureties of the like amount each to

the satisfaction of the S.D.J.M., Katihar in connection with

Complaint Case No. 1588 of 2009, subject to the conditions as

laid down under section 438(2) of the Code of Criminal

Procedure.

      Vikash                                            ( Mandhata Singh, J.)