High Court Patna High Court - Orders

Tarique Jawid vs State Of Bihar & Anr on 18 November, 2011

Patna High Court – Orders
Tarique Jawid vs State Of Bihar & Anr on 18 November, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Criminal Miscellaneous No.38896 of 2010
                                              Tarique Jawid
                                                   Versus
                                         State Of Bihar & Anr
                                      -------------------------------

11. 18.11.2011 Heard learned counsel for the petitioner and learned

counsel for the State.

Torture for demand of dowry is the allegation. Desertion

by the complainant is the defence.

Accordingly, 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 the Sub-divisional Judicial

Magistrate, Madhubani in connection with Complaint Case No.690 of

2010, Tr. No.3297 of 2010, subject to the condition as laid down under

section 438(2) of the Cr. P. C.

 Vikash                                                   ( Mandhata Singh, J.)