IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.22970 of 2010
Shoaib Akhtar
Versus
State Of Bihar & Anr
----------------------------------
9 21.9.2011 Both husband and wife are physically
present in Court along with their respective
counsel. They are living happily as husband and
wife without any grievance against each other.
In view of submissions, prayer for
anticipatory bail is allowed.
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
Sub-Divisional Judicial Magistrate, Gaya in
Complaint Case No. 74/2009, subject to the
condition as laid down under section 438(2)
Cr.P.C.
AI ( Mandhata Singh, J.)