IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.18003 of 2010
PRANAV KUMAR @ PAPPU KUMAR .
Versus
THE STATE OF BIHAR .
-----------
2/ 15/06/2010 Heard learned counsel for the petitioner and
learned counsel for the State.
The submission on behalf of the petitioner
husband in a police case under Section-498A and 323 of
Indian Penal Code and 4 of Dowry Prohibition Act if of
willingness for revival of matrimonial harmony.
In view of his submission of willingness for revival
of matrimonial harmony let the petitioner above named
surrender before the court below within four weeks when
he shall be enlarged on anticipatory bail for a period of six
months only upon furnishing the bail-bonds of Rs.20,000/-
(twenty thousand) along with two sureties of the like
amount each to the satisfaction of Chief Judicial
Magistrate, Vaishali at Hajipur in Complaint Case No.C-
980/09
If thereafter the petitioner appears physically
and surrenders to the jurisdiction of the court below, his
application for regular bail shall be considered in light of
the subsequent developments and the conduct of the
parties to be assessed by it, without being prejudiced by
the present order.
KC ( Navin Sinha, J.)