IN THE HIGH COURT OF JUDICATURE AT PATNA Cr.Misc. No.23448 of 2010 1. BIRENDRA KUMAR 2. PRAMOD KUMAR, BOTH SONS OF LATE RAMCHANDRA PRASAD, ALL RESIDENT OF VILLAGE BARAINI, P.S. NIMCHAK BATHANI, DIST GAYA. Versus THE STATE OF BIHAR -----------
02. 09.07.2010 Counsel for the petitioners states that after this Court passed
order dated 26.2.2010 in Cr.Misc. No.46256 of 2009 the informant and
her husband have resolved their matrimonial dispute vide compromise
petition dated 16.4.2010, Annexure-B.
Let petitioners appear in the court below within four weeks
from the date of receipt of this order in the court below, whereafter the
court below should issue notice to the informant and confirm the fact
that matter has been resolved between the informant and her husband
vide compromise petition dated 16.4.2010 and if such fact is found
correct the petitioners above named be released on bail on furnishing
bail bonds of Rs.5,000/-(Five thousand) with two sureties of the like
amount each to the satisfaction of Chief Judicial Magistrate, Gaya in
connection with Nimchak Bathani P.S. Case No.23 of 2009, subject to
the conditions as laid down under Section-438(2) Cr.P.C. and to that
extent the order dated 26.2.2010 is modified. Until final order in the
light of this order is passed by the court below, no coercive steps be
taken against the petitioners.
Modification application is accordingly, disposed of.
Let this order be communicated to the court below through
fax on payment of usual charges by the petitioner.
Rajesh/ (V.N. Sinha, J.)
-2-