IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.7859 of 2010
RAJU SAH
Versus
THE STATE OF BIHAR
-----------
7 21.12.2010 Both husband and wife are physically
present in Court along with their respective
counsel and submit that they are living happily
as husband and wife without any grievance
against each other.
In view of submissions, prayer for
anticipatory bail on behalf of petitioner 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 Sub-
Divisional Judicial Magistrate, Sasaram, Rohtas
in Complaint Case No. 1656/2007, subject to the
condition as laid down under section 438(2)
Cr.P.C.
AI ( Mandhata Singh, J.)