IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.34476 of 2011
Wakil Khan, S/O-Late Rafique Khan
Versus
The State Of Bihar
-----------
03 16.11.2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the State.
Petitioner is in jail custody since 04.06.2011 in a case
registered under Sections 498 A, 323, 494/34 of the Indian Penal
Code.
Petitioner is husband and according to prosecution case
he has already solemnized his second marriage. So, there is no
possibility of reconciliation between the parties.
Considering the aforesaid facts and circumstances as
well as period of detention of the petitioner in jail custody, let the
petitioner be released on bail on furnishing bail bonds of Rs. 10,000/-
(Ten Thousand) with two sureties of the like amount each to the
satisfaction of Chief Judicial Magistrate, Siwan in connection with
Siwan (M) P.S. Case No. 162 of 2011.
SHAHZAD ( Hemant Kumar Srivastava, J.)