High Court Patna High Court - Orders

Md.Enayatulla @ Enayatulla vs State Of Bihar on 7 July, 2011

Patna High Court – Orders
Md.Enayatulla @ Enayatulla vs State Of Bihar on 7 July, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.39040 of 2010
                            Md.Enayatulla @ Enayatulla
                                          Versus
                                     State Of Bihar
                                        -----------

7 7.7.2011 Heard learned counsel for the parties.

Differences appear otherwise as some

time they are agreeing to live together and some

time are separating themselves though allegation

is for torture for demand of dowry.

Above observation is based on conduct of

the parties observed by this Court.

Accordingly, in the event of arrest or

surrender within one month from the date of

communication 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 Chief Judicial

Magistrate, Katihar in Complaint Case No. 2593

of 2009, subject to the condition as laid down

under section 438(2) Cr.P.C.

AI                                                     ( Mandhata Singh, J.)