High Court Patna High Court - Orders

Manjesh Kumar Roy @ Manjesh Kumar vs State Of Bihar on 9 November, 2011

Patna High Court – Orders
Manjesh Kumar Roy @ Manjesh Kumar vs State Of Bihar on 9 November, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Criminal Miscellaneous No.36331 of 2010
                         Manjesh Kumar Roy @ Manjesh Kumar
                                           Versus
                                     State Of Bihar
                              ----------------------------------

8 9.11.2011 Both husband and wife are physically

present in Court along with their respective

counsel. They are living happily as husband and

wife without any grievance against each other.

In view of submissions, prayer for

anticipatory bail is allowed.

In the event of arrest or surrender

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

Chief Judicial Magistrate, Begusarai in

Bhagwanpur P.S. Case No. 162 of 2009, subject

to the condition as laid down under section

438(2) Cr.P.C.

AI                                                            ( Mandhata Singh, J.)