High Court Patna High Court - Orders

Awadhesh Kumar vs The State Of Bihar & Anr on 19 July, 2011

Patna High Court – Orders
Awadhesh Kumar vs The State Of Bihar & Anr on 19 July, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.29533 of 2010
                                    Awadhesh Kumar
                                           Versus
                               The State Of Bihar & Anr
                                         -----------

11 19.7.2011 Heard learned counsel for the parties.

Complainant is not ready to reside with

her husband rather furnished a list of articles

and cash to be returned is not accepted to the

petitioner.

Thus, having regard to the facts and

circumstances of the case as well as submission

of the parties, 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 Chief Judicial

Magistrate, Nalanda at Biharsharif in Complaint

Case No. 1528C/08, subject to the condition as

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

AI                                                         ( Mandhata Singh, J.)