High Court Patna High Court - Orders

Ravikant vs State Of Bihar &Amp; Anr on 2 November, 2010

Patna High Court – Orders
Ravikant vs State Of Bihar &Amp; Anr on 2 November, 2010
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.29592 of 2009
                       RAVIKANT S/O NARAYAN SAH @ NARAYAN LAL
                      SAH..............................PETITIONER
                                               Versus
                                   STATE OF BIHAR & ANR
                                             -----------

10. 02.11.2010 Heard the learned counsel for the petitioner and the

State.

Husband and wife are living happily and complainant

has no objection if bail is granted to the petitioner. Both husband

and wife are physically present in the Court.

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,

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 Chief Judicial Magistrate,

Patna in connection with Complaint Case no. 368(C )/08, subject

to the conditions as laid down under section 438(2) of the Code of

Criminal Procedure.

Vikash                                                 (Mandhata Singh, J.)