High Court Patna High Court - Orders

Kamalesh Singh vs The State Of Bihar on 8 July, 2008

Patna High Court – Orders
Kamalesh Singh vs The State Of Bihar on 8 July, 2008
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.16368 of 2008
                                   KAMALESH SINGH
                                           Versus
                                  THE STATE OF BIHAR
                                          -----------

3. 8.7.2008. Both the parties along with their respective lawyer are

physically present.

Heard both the sides.

Both the parties are willing to live together. Under the

circumstances, opposite party no. 2 is directed to accompany the

petitioner. Petitioner shall keep her with all dignity and shall not

torture in any manner in future.

Put up this case on 5th September 2008 in chamber at

2.15 p.m. Both the parties are directed to be physically present on

that very date.

In the meantime, in the event of arrest or surrender

before the Court below within four weeks from the date of receipt

of this order, petitioner namely, Kamalesh Singh shall be released

on provisional bail on his furnishing bond of Rs.5,000/-(five

thousand) with two sureties of the like amount each to the

satisfaction of Sub Divisional Judicial Magistrate, Rohtas at

Sasaram in connection with Complaint Case No. 832 of 2006, Tr.

No. 2703 of 2006, subject to the conditions as laid down under

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

kanchan                                                        (Ghanshyam Prasad, J.)