IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.27112 of 2011
Shambhu Nath Singh
Versus
The State Of Bihar
----------------------------------
2 26-08-2011 Vakalatnama has been filed on behalf of the
informant.
Heard learned counsel for the petitioner as well
as learned Additional Public Prosecutor for the state
assisted by learned counsel for the informant.
Petitioner is husband of the informant and there
is allegation of solemnizing second marriage as well as
torturing against the petitioner but submission on behalf of
the petitioner is that the dispute of the parties has already
been settled amicably and the informant is ready to lead
her conjugal life with the petitioner.
Learned counsel appearing for the informant
seconded the above-said submission.
Taking into consideration the aforesaid facts
and circumstances as well as submission of the parties, let
the petitioner, namely, Shambhu Nath Singh be released
on bail on furnishing bail bonds of Rs 10,000/- (ten
thousand) with two sureties of the like amount each in
connection with Behea P.S. Case No. 153 of 2009 to the
satisfaction of Chief Judicial Magistrate, Bhojpur, Ara.
AKV/- ( Hemant Kumar Srivastava,J.)