High Court Patna High Court - Orders

Narendra Prasad vs The State Of Bihar & Anr on 17 August, 2011

Patna High Court – Orders
Narendra Prasad vs The State Of Bihar & Anr on 17 August, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Criminal Miscellaneous No.23166 of 2010
                                         Narendra Prasad
                                               Versus
                                  The State Of Bihar & Anr
                                  ----------------------------------

08. 17.08.2011 Heard learned counsel for the petitioner and learned counsel for

the State.

Cruelty, if, is there that is for demand appears not

probable as after some negotiation they agreed to live together, but did

not succeed, appears differences otherwise matrimonial.

Accordingly, in the event of arrest or surrender within a

period of one month from the date of receipt/production of a copy 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 the Sub-divisional Judicial

Magistrate, Danapur, Patna in connection with Complaint Case

No.7(C) of 2009, subject to the condition as laid down under section

438(2) of the Cr. P. C.

 Vikash                                                  ( Mandhata Singh, J.)