IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.43836 of 2010
MD.SANJAY @ ISRAFIL
Versus
THE STATE OF BIHAR AND ANOTHER
-----------
For the Petitioner : Mr. Nafisuzzoha, Advocate.
For the State : Mr. R.P.S. Singh, A.P.P.
———
2. 14.12.2010. Learned counsel for the petitioner is permitted to
implead the informant as Opposite Party No.2 in this
application in course of the day.
Heard learned counsel for the petitioner and the
learned A.P.P. for the State.
The petitioner seeks bail in a case registered under
Sections 498A, 341, 323 and 504/34 of the Indian Penal Code.
Learned counsel for the petitioner submits that the
petitioner is ready to keep the informant-Opposite Party No.2
extending full dignity and honour.
Issue notice to the informant-Opposite Party No.2,
under ordinary process as well as registered cover with A/D,
for which requisites etc. must be filed within one week, failing
which this application as against her shall stand rejected
without further reference to a Bench.
Post this matter under the same heading on 19th of
2
January, 2011.
In the meantime, let the petitioner, Md. Sanjay @
Israfil, be released on bail provisionally till 19th of January,
2011, on his furnishing bail bond of Rs.10,000/-(Rupees Ten
Thousand) with two sureties of the like amount each to the
satisfaction of the S.D.J.M., Supaul, in connection with Pipra
P.S. Case No.104/2010 (G.R. No.871/10).
( Dr. Ravi Ranjan, J)
P.S.