IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.18038 of 2010
MD.KURESA @ MD.KURESH
Versus
STATE OF BIHAR & ANR
-----------
2. 15.6.2010 Heard learned counsel for the petitioner
and the State.
The petitioner who is the husband
apprehends arrest in a Complaint case under
Sections 147, 379, 323 and 498A/504 of the Penal
Code and Section ¾ of the Dowry Prohibition Act.
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 S.D.J.M., Araria in
connection with Complaint Case No. 2176C 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
2
respective attitude of the parties, without being
prejudiced by the present order.
P. Kumar ( Navin Sinah, J.)