IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20664 of 2010
SANTOSH SAH
Versus
STATE OF BIHAR
-----------
2. 17.6.2010 Heard learned counsel for the petitioner and the
State.
The petitioner who is the husband apprehends
arrest in a Complaint case under Sections 498A of the Penal
Code.
The submission is of willingness for revival of
matrimonial harmony.
Let the petitioner above named surrender in the
Court below within a period of four weeks from today when
he shall be enlarged on anticipatory bail for a period of six
months on furnishing bail bonds of Rs. 20,000/-(twenty
thousand) with two sureties of the like amount each to the
satisfaction of the Judicial Magistrate, Ist Class, Katihar in
connection with Complaint Case No. 3084/09.
If during this period of six months or thereafter,
the petitioner appears physically before the Court below and
prays for regular bail, his application shall be considered on
its own merits in light of the intervening development and
respective attitude of the parties, without being prejudiced by
the present order.
P. Kumar ( Navin Sinha, J.)