High Court Patna High Court - Orders

Bijay Prasad Mandal @ Bijay Kumar … vs State Of Bihar on 9 March, 2011

Patna High Court – Orders
Bijay Prasad Mandal @ Bijay Kumar … vs State Of Bihar on 9 March, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.27174 of 2010
                BIJAY PRASAD MANDAL @ BIJAY KUMAR MANDAL
                                           Versus
                                    STATE OF BIHAR
                                         -----------

5 9.3.2011 Both husband and wife are physically

present in Court along with their respective

counsel. They have resolved their matrimonial

differences and are living happily as husband

and wife. Now they have no grievance against

each other.

In view of submissions, prayer for

anticipatory bail 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, Katihar in

Complaint Case No. 2379 of 2009, subject to the

condition as laid down under section 438(2)

Cr.P.C.

AI                                                             ( Mandhata Singh, J.)