High Court Patna High Court - Orders

Md. Khanjar Alam vs State Of Bihar on 23 June, 2010

Patna High Court – Orders
Md. Khanjar Alam vs State Of Bihar on 23 June, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.16932 of 2010
                                 MD. KHANJAR ALAM
                                          Versus
                                   STATE OF BIHAR
                                        -----------

3 23.6.2010 Heard learned counsel for the parties.

No doubt there is clear allegation about

torture for demand but only after falling of

husband in love of another girl after six years

of marriage that also by all the family members

may never be taken for refusal of anticipatory

bail.

Thus, having regard to the facts and

circumstances of the case, 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 Sub-Divisional

Judicial Magistrate, Katihar in Complaint Case

No. 1890/2008, subject to the condition as laid

down under section 438(2) Cr.P.C.

AI                                                      ( Mandhata Singh, J.)