High Court Patna High Court - Orders

Md. Riyayuddin @ Raju vs The State Of Bihar on 27 July, 2011

Patna High Court – Orders
Md. Riyayuddin @ Raju vs The State Of Bihar on 27 July, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.1445 of 2011
                                   Md. Riyayuddin @ Raju
                                              Versus
                                      The State Of Bihar
                                            -----------

4 27-07-2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the state.

The petitioner has been granted privilege of

provisional bail vide order dated 23.02.2011 and certain

directions were also given to the learned court below.

Learned court below has reported vide his letter No.

190/2011 dated 04.07.2011 that the parties have settled their

dispute with happy note of compromise and presently, the

complainant and the petitioner are leading their married life

happily and peacefully.

In the aforesaid circumstance, the provisional bail

granted to the petitioner vide order dated 23.02.2011 is, hereby,

confirmed.

Let this order be communicated to the court of Sub

Divisional Judicial Magistrate, Jehanabad through fax in

connection with Complaint Case No. 397 of 2006.

AKV/-                                                ( Hemant Kumar Srivastava,J.)