High Court Patna High Court - Orders

Nayab Ansari & Ors vs State Of Bihar & Anr on 15 October, 2011

Patna High Court – Orders
Nayab Ansari & Ors vs State Of Bihar & Anr on 15 October, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Criminal Miscellaneous No.39575 of 2010
                          =============================================

1. Nayab Ansari

2. Jaldin Ansari

3. Hasmun Khatoon
…. …. Petitioner/s
Versus

1. The State of Bihar

2. Kasida Khatoon
…. …. Opposite Party/s

3 15-10-2011 Heard learned counsel for the petitioners and learned

counsel for the State.

Opposite party no.2 is ready to have some talk by

way of reconciliation but differences submitted by petitioners are

in between the wife and husband. So, the record is kept pending

for the same purpose in chamber on 22.11.2011 at 4.00 pm. for the

husband (petitioner no.1) only. On that date husband and wife

shall remain personally present in chamber.

Rest of the petitioners no. 2 and 3 are directed to be

released on bail in the event of arrest or surrender within one

month from the date of receipt/production of a copy of this order

on furnishing bail bond of Rs. 10,000/- (ten thousand) each with

two sureties of the like amount each to the satisfaction of C.J.M.,

Gopalganj in connection with C. Case No. 2243 of 2007 (Trial No.

1783 of 2010) subject to the conditions as laid down under Section

438(2) of the Cr. P.C.

In the meantime, no coercive action be taken against

the petitioner no.1, husband.

Shailendra Bhushan (Mandhata Singh, J.)
Prasad/-