High Court Patna High Court - Orders

Girja Bharat Chauhan vs State Of Bihar on 15 November, 2011

Patna High Court – Orders
Girja Bharat Chauhan vs State Of Bihar on 15 November, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Criminal Miscellaneous No.28384 of 2010
                                          Girja Bharat Chauhan
                                                   Versus
                                             State Of Bihar
                                       -----------------------------

06. 15.11.2011 Heard learned counsel for the petitioner and learned counsel

for the State.

Wife and husband both are living together happily have

not appeared to complain against each other.

Accordingly, in the event of arrest or surrender within a

period of one month from the date of receipt/production of a copy 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 the Sub-divisional Judicial

Magistrate, Sherghati, Gaya in connection with Complaint Case

No.680 of 2009, subject to the condition as laid down under section

438(2) of the Cr. P. C.

 Vikash                                                      ( Mandhata Singh, J.)