High Court Patna High Court - Orders

Durgesh Choudhary vs State Of Bihar &Amp; Anr on 16 June, 2010

Patna High Court – Orders
Durgesh Choudhary vs State Of Bihar &Amp; Anr on 16 June, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.19035 of 2010
                              DURGESH CHOUDHARY .
                                          Versus
                              STATE OF BIHAR & ANR .
                                        -----------

2/ 16/6/2010 Heard learned counsel for the petitioner and

learned counsel for the State.

The submission on behalf of the petitioner

husband in a police case under Section-498A, 346 and

379 of Indian Penal Code is of willingness for revival of

matrimonial harmony.

In view of his submission of willingness for

revival of matrimonial harmony let the petitioner above

named surrender before the court below within four

weeks when he shall be enlarged on anticipatory bail

for a period of six months only upon furnishing the

bail-bonds of Rs.20,000/- (twenty thousand) along

with two sureties of the like amount each to the

satisfaction of Chief Judicial Magistrate, Lakhisarai in

connection with Halsi P.S. Case No.87/09 (G.R.

No.1210/09) subject to the conditions laid down under

Section-438(2) Cr.P.C.

If thereafter the petitioner appears physically

and surrenders to the jurisdiction of the court below,

his application for regular bail shall be considered in
2

light of the subsequent developments and the conduct

of the parties without being prejudiced by the present

order.

KC                                     ( Navin Sinha, J.)