IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.25579 of 2010
MD.TAUFIQUE ALAM @ TAUFIK ALAM
Versus
STATE OF BIHAR
------
5/ 23.03.2011 In view of the order dated 13.12.2010, husband
(petitioner) and wife complainant) are personally present in Court
and both submit that they are leading their conjugal live peacefully.
Taking that into consideration, prayer of the petitioner
for anticipatory bail 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 C. Case No. 3044 of 2009 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., Katihar subject to the conditions as laid
down under Section 438(2) of Cr. P.C.
shail (Mandhata Singh, J.)