IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.31336 of 2010
MD.CHAND @ MD.CHAND HUSSAIN @ KITABUL HASSAN
Versus
STATE OF BIHAR
-----------
2/ 25-08-2010 Learned counsel for the petitioner is permitted
to implead the complainant as Opposite Party No.2 in
course of the day.
Issue notice to newly added Opposite Party
No.2 to show-cause as to why the prayer made on
behalf of the petitioner for grant of bail be not allowed,
for which requisite etc. under ordinary process as well
as by registered cover with A/D must be filed within a
week, failing which this petition shall stand rejected
without further reference to a Bench.
List this matter immediately after service of
notice or appearance of Opp. Party No.2, whichever is
earlier, under the same heading before any appropriate
Bench.
In the meantime, for a period of three months
or till disposal of the case, whichever is earlier, the
above named petitioner shall be enlarged on bail
provisionally on furnishing bail bond of Rs. 10,000/-
with two sureties of the like amount each to the
satisfaction of learned Sub-divisional Judicial
Magistrate, Begusarai in Complaint Case No. 1476C of
2009 dated 09.06.2009.
2
It is expected that after release on provisional
bail the petitioner shall make all endeavours to arrive at
a compromise with the complainant ( wife ) either for
restoration of matrimonial relationship or for settlement
of entire dispute between the parties by making
payment of lump sum maintenance amount and other
admissible dues.
( Birendra Prasad Verma, J.)
BTiwary/