IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21572 of 2011
Vinod Yadav
Versus
The State Of Bihar
-----------
2 20.7.2011 Heard learned counsel for the parties.
Torture is for demand of dowry followed
by second marriage with another lady is denied
referring marriage of the year 1995 for which
also petitioner remained in custody since
24.3.2011, hence is allowed bail.
The above named petitioner is directed
to 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
Sub-Divisional Judicial Magistrate, Sherghati
(Gaya) in Complaint Case No. 241/10.
AI ( Mandhata Singh, J.)