IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.10386 of 2010
HAIDAR ALI @ MD. ALI HAIDAR
Versus
The STATE OF BIHAR
------
3/ 10.08.2010 Heard learned counsel for the petitioner and learned
counsel for the State.
Alleged demand and cruelty are denied on the ground
that complainant herself left the matrimonial house for which a suit
for restitution of conjugal rights was filed. In the meantime, there
was reconciliation. Decision to divorce was effected in between the
parties by the Aljameatul Islamia Rezaul Uloom, Qaiban Kanhwan,
District-Sitamarhi.
Considering the facts and circumstances of the case, the
prayer of the petitioner is allowed.
In the event of arrest or surrender within one month
from the date of receipt/production of a copy of this order in
connection with Complaint Case No. C1/1375 of 2006 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 S.D.J.M., Sadar, Sitamarhi subject to the
conditions as laid down under Section 438(2) of Cr. P.C.
shail (Mandhata Singh, J.)