IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.27174 of 2010
BIJAY PRASAD MANDAL @ BIJAY KUMAR MANDAL
Versus
STATE OF BIHAR
-----------
5 9.3.2011 Both husband and wife are physically
present in Court along with their respective
counsel. They have resolved their matrimonial
differences and are living happily as husband
and wife. Now they have no 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, Katihar in
Complaint Case No. 2379 of 2009, subject to the
condition as laid down under section 438(2)
Cr.P.C.
AI ( Mandhata Singh, J.)