High Court Patna High Court - Orders

Vinay Paswan vs State Of Bihar on 26 March, 2011

Patna High Court – Orders
Vinay Paswan vs State Of Bihar on 26 March, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.41069 of 2010
                                   VINAY PASWAN
                                          Versus
                                   STATE OF BIHAR
                                        -----------

2 26.3.2011 Heard learned counsel for the parties.

Petitioner is alleged for causing

torture, marrying another lady but followed by

demand of she-buffalo in dowry after 20 years of

the marriage, is not believed for refusal of

anticipatory bail.

Thus, having regard to the facts and

circumstances of the case, in the event of

arrest or surrender within one month from the

date of communication 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 Additional Chief

Judicial Magistrate, Hilsa (Nalanda) in Hilsa

P.S. Case No. 270 of 2010, subject to the

condition as laid down under section 438(2)

Cr.P.C.

AI                                                              ( Mandhata Singh, J.)