IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.22673 of 2009
D.SALEEM @ MUNNA
Versus
STATE OF BIHAR
-----------
9 25.10.2010 The petitioner and his wife, by intervention of
this Court, have been living together. Infact no dispute
remains between them.
Under the circumstances, this Court not only
confirms the bail of the petitioner granted on 3.9.2009
but also advises the Court below to take into
consideration that as there can be no criminal case
pending between the parties, when the husband and wife
have compromised their differences and are living
amicably together as husband and wife.
Sanjay ( Sheema Ali Khan, J. )