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.)