High Court Patna High Court - Orders

Abhilash vs The State Of Bihar & Anr on 4 August, 2011

Patna High Court – Orders
Abhilash vs The State Of Bihar & Anr on 4 August, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr. Misc. No.34633 of 2010
                         Abhilash son of Shiv Chandra Thakur
                                        Versus
                              The State Of Bihar & Anr
                                       -----------

5/ 04.08.2011 By order dated 26.03.2011, the matter was referred to

the Patna High Court Mediation and Conciliation Centre and the

petitioner was granted provisional anticipatory bail for four months,

but despite the sincere efforts the parties could not resolve their

differences.

The petitioner submits that he is ready to pay sum of

Rs.500/- per month to his wife.

In view of such, provisional bail granted to the

petitioner vide order dated 26.03.2011 is hereby confirmed subject

to the conditions that the petitioner would deposit Rs.500/- per

month in the court below firstly within 15 days of the confirmation

of provisional bail in the court below and subsequently by 15th every

month which the wife of the petitioner will be at liberty to withdraw

without prejudice the right of the parties. The court below shall

inform the wife of the petitioner about the present order.

          JA/-                                                (Anjana Prakash,J.)