IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.39575 of 2010
=============================================
1. Nayab Ansari
2. Jaldin Ansari
3. Hasmun Khatoon
…. …. Petitioner/s
Versus
1. The State of Bihar
2. Kasida Khatoon
…. …. Opposite Party/s
3 15-10-2011 Heard learned counsel for the petitioners and learned
counsel for the State.
Opposite party no.2 is ready to have some talk by
way of reconciliation but differences submitted by petitioners are
in between the wife and husband. So, the record is kept pending
for the same purpose in chamber on 22.11.2011 at 4.00 pm. for the
husband (petitioner no.1) only. On that date husband and wife
shall remain personally present in chamber.
Rest of the petitioners no. 2 and 3 are directed to be
released on bail in the event of arrest or surrender within one
month from the date of receipt/production of a copy of this order
on furnishing bail bond of Rs. 10,000/- (ten thousand) each with
two sureties of the like amount each to the satisfaction of C.J.M.,
Gopalganj in connection with C. Case No. 2243 of 2007 (Trial No.
1783 of 2010) subject to the conditions as laid down under Section
438(2) of the Cr. P.C.
In the meantime, no coercive action be taken against
the petitioner no.1, husband.
Shailendra Bhushan (Mandhata Singh, J.)
Prasad/-