IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19040 of 2010
SHIV NARAYAN YADAV @ SHIV NARAYAN 'SUMAN'
Versus
STATE OF BIHAR
----------
2. 17.6.2010 Heard learned counsel for the petitioner and the
State.
The petitioner who is the husband apprehends arrest
in a case under Sections 498A, 313 and 34 of the Penal Code.
The submission is of willingness for revival of
matrimonial harmony.
Let the petitioner above named surrender in the
Court below within a period of four weeks from today when he
shall be enlarged on anticipatory bail for a period of six months
on furnishing bail bonds of Rs. 20,000/-(twenty thousand)
with two sureties of the like amount each to the satisfaction of
the Additional Chief Judicial Magistrate, Jhanjharpur, District-
Madhubani in connection with Andhra Manth P.S. Case No. 49
of 2009.
If during this period of six months or thereafter, the
petitioner appears physically before the Court below and prays
for regular bail, his application shall be considered on its own
merits in light of the intervening development and respective
attitude of the parties, without being prejudiced by the present
order.
P. Kumar ( Navin Sinha, J.)