IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.26762 of 2010
UPENDRA SAO Son of Sri Bachchu Sao
Resident of Village- Mangruadih P.S.-Sono District-Jamui
Versus
SATTE OF BIHAR
-----------
2. 26.8.2010 Heard learned counsel for the petitioner and
learned counsel for the State.
There is allegation of torture for demand of
dowry followed by in-laws. Ornaments and other articles
of the complainant and her daughter are denied on the
ground that differences are there between the wife and
husband to pressurize the family members.
Accordingly, the prayer for anticipatory bail of
the petitioner 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. 994 C
of 2008 above named, petitioner shall be released on
anticipatory bail on furnishing bail bond of Rs. 10,000/-
(ten thousand) with two sureties of the like amount each
to the satisfaction of Sub Divisional Judicial Magistrate,
Jamui, subject to the conditions as laid down under
Section 438 (2) Cr. P.C.
Anand Kr. ( Mandhata Singh, J.)