IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.23166 of 2010
Narendra Prasad
Versus
The State Of Bihar & Anr
----------------------------------
08. 17.08.2011 Heard learned counsel for the petitioner and learned counsel for
the State.
Cruelty, if, is there that is for demand appears not
probable as after some negotiation they agreed to live together, but did
not succeed, appears differences otherwise matrimonial.
Accordingly, in the event of arrest or surrender within a
period of one month from the date of receipt/production of a copy 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 the Sub-divisional Judicial
Magistrate, Danapur, Patna in connection with Complaint Case
No.7(C) of 2009, subject to the condition as laid down under section
438(2) of the Cr. P. C.
Vikash ( Mandhata Singh, J.)