IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.16368 of 2008
KAMALESH SINGH
Versus
THE STATE OF BIHAR
-----------
3. 8.7.2008. Both the parties along with their respective lawyer are
physically present.
Heard both the sides.
Both the parties are willing to live together. Under the
circumstances, opposite party no. 2 is directed to accompany the
petitioner. Petitioner shall keep her with all dignity and shall not
torture in any manner in future.
Put up this case on 5th September 2008 in chamber at
2.15 p.m. Both the parties are directed to be physically present on
that very date.
In the meantime, in the event of arrest or surrender
before the Court below within four weeks from the date of receipt
of this order, petitioner namely, Kamalesh Singh shall be released
on provisional bail on his furnishing bond of Rs.5,000/-(five
thousand) with two sureties of the like amount each to the
satisfaction of Sub Divisional Judicial Magistrate, Rohtas at
Sasaram in connection with Complaint Case No. 832 of 2006, Tr.
No. 2703 of 2006, subject to the conditions as laid down under
Section 438(2) Cr.P.C..
kanchan (Ghanshyam Prasad, J.)