IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.29800 of 2010
SURENDRA PRASAD
Versus
STATE OF BIHAR & ANR
-----------
03. 02.02.2011 Heard learned counsel for the petitioner and the State.
Torture followed by snatching of ornaments after
causing assault is the allegation. Submission of the learned counsel
for petitioner is that complainant herself left the petitioner rather
deserted and only to cast pressure, false allegation is leveled.
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,
the 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 Sri S.D. Roy, Judicial
Magistrate, Ist Class, Hilsa, Nalanda in connection with Complaint
Case No.386C of 2007, subject to the condition as laid down
under section 438(2) of the Code of Criminal Procedure.
Vikash (Mandhata Singh, J.)