High Court Patna High Court - Orders

Barister Ram & Ors. vs The State Of Bihar & Anr. on 4 July, 2011

Patna High Court – Orders
Barister Ram & Ors. vs The State Of Bihar & Anr. on 4 July, 2011
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                           CR. REV. No.432 of 2011
                             Barister Ram & Ors.
                                       Versus
                          The State Of Bihar & Anr.
                                    -----------

04.07.2011 Lower Court Records have been received.

Heard learned counsel for both the parties.

It is submitted that petitioner no.1 and his

wife whether they want to lead conjugal life may be

considered.

Both of them will appear in my chambers

with their learned counsels on 26.08.2011 at 4.15 P.M.

In the meantime, petitioner no.1 namely,

Barister Ram is directed to be released on bail on

furnishing bail bonds of Rs.10,000/-(ten thousand) with

two sureties of the like amount each to the satisfaction of

learned S.D.J.M, Gopalganj in connection with Complaint

Case No.274 of 2003 (Tr. No.1356 of 2006) subject to the

condition that one of the bailors shall be the close relative

of the petitioner no.1.

Put up this case on 26.08.2011 at 4.15 P.M.

in my chambers.

V.K.Pandey (Amaresh Kumar Lal, J.)