IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.44350 of 2009
UPENDRA KUMAR SHARMA @ NARENDRA THAKUR
Versus
STATE OF BIHAR
-----------
4 27.10.2010 A joint compromise petition said to be executed
by the parties, has been filed.
Heard learned counsel for the petitioner as well
as learned counsel appearing for the state assisted by
learned counsel for the informant.
Admittedly, the petitioner is husband of the
nformant and there is allegation that he ousted the informant
on accoujnt of her so-called illicit relationship with her
DEWAR.
It appears from perusal of joint compromise
petition that the differences of the parties have already been
resolved by a happy note of compromise. The factum of
compromise is supported by learned counsel for the
informant.
Considering the aforesaid facts and
circumstances as well as submissions of the parties, the
petitioner, Upendra Kumar Sharma @ Narendra Thakur is
dirctedd to be released on bail in the event of
arrest/surrender within 30 days of communication of the
order on furnishing bail bond of Rs 10,000/- with two
sureties of the like amount each in connection with Hilsa
2
P.S. Case No. 278 of 2009 to the satisfaction of Additional,
Chief Judicial Magistrate, Hilsa, Nalanda subject to condition
as laid down under Section 438(2) of the Cr.P.C.
AKV/- ( Hemant Kumar Srivastava,J.)