IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.1445 of 2011
Md. Riyayuddin @ Raju
Versus
The State Of Bihar
-----------
4 27-07-2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the state.
The petitioner has been granted privilege of
provisional bail vide order dated 23.02.2011 and certain
directions were also given to the learned court below.
Learned court below has reported vide his letter No.
190/2011 dated 04.07.2011 that the parties have settled their
dispute with happy note of compromise and presently, the
complainant and the petitioner are leading their married life
happily and peacefully.
In the aforesaid circumstance, the provisional bail
granted to the petitioner vide order dated 23.02.2011 is, hereby,
confirmed.
Let this order be communicated to the court of Sub
Divisional Judicial Magistrate, Jehanabad through fax in
connection with Complaint Case No. 397 of 2006.
AKV/- ( Hemant Kumar Srivastava,J.)