IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24340 of 2010
NAZIMUDDIN @ NAZIMUL HAQUE
Versus
STATE OF BIHAR
-----------
04. 22.02.2011 Petitioner (husband) and complainant (wife) are
present in chamber through their respective lawyers.
Heard from both sides in chamber.
Both petitioner and complainant are living together as
husband and wife without any grievance happily.
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 Chief
Judicial Magistrate, Katihar in connection with Abadpur P.S. Case
No.15 of 2010, subject to the conditions as laid down under
section 438(2) of the Criminal Procedure Code.
(Mandhata Singh, J.)
Vikash