High Court Patna High Court - Orders

Sanjay Singh vs State Of Bihar & Anr on 29 August, 2011

Patna High Court – Orders
Sanjay Singh vs State Of Bihar & Anr on 29 August, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Criminal Miscellaneous No.28036 of 2010
                                       Sanjay Singh
                                           Versus
                                 State Of Bihar & Anr
                              ----------------------------------

11 29.8.2011 Heard learned counsel for the parties.

Parties to the suit settled their

differences by separating each other after

payment of one time settlement as alimony

amounting to Rs. 2,50,000/- which is paid in

Court through bank draft bearing nos. 136923,

136924, 136925, 136926, 136928 and 136927 drawn

in favour of wife of petitioner. Now it is for

the parties to withdraw their litigations by

taking appropriate step.

It is made clear that Complaint Case

No. 237 of 2006 is pending in the court of Sub-

Divisional Judicial Magistrate, Nawadah and

Misc. Case No. 67 of 2010 is pending in the

court of Principal Judge, Family Court,

Nawadah.

In view of compromise made in terms of

settlement between the parties and in view of

submissions made by learned counsel for the

parties, prayer for anticipatory bail is

allowed.

In the event of arrest or surrender
2

within one month from the date of communication

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

Sub-Divisional Judicial Magistrate, Nawada in

Complaint Case No. 237 of 2006, subject to the

condition as laid down under section 438(2)

Cr.P.C.

AI                                    ( Mandhata Singh, J.)