IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.25039 of 2011
Prahlad Pandit, Son of Firangi Pandit, resident of village- Lala Amauna,
P.S.-Daud Nagar, District-Aurangabad.
Versus
The State of Bihar
-----------
2. 29.07.2011 Heard learned counsel for the petitioner and learned
counsel appearing for the State.
It is submitted that admittedly marriage had taken place
eleven years ago in a temple and subsequent allegation of
subjecting the complainant to cruelty does not seem to be proper.
The couple is blessed with a son and a daughter. The case is of
matrimonial discord and incompatibility
Learned counsel for the State opposes the prayer for
grant of bail.
Taking into consideration the aforesaid submissions,
let the petitioner, namely Prahlad Pandit in the event of his arrest or
surrender before the Court below within a period of four weeks
from the date of communication of this order, be released on bail
on furnishing bail bond of Rs. 5,000/- (Five thousand) with two
sureties of the like amount each to the satisfaction of Sri Om
Prakash, learned Sub-Divisional Judicial Magistrate, Jehanabad in
connection with Complaint Case No. 435 of 2010.
Sanjeet/ (Ashwani Kumar Singh, J.)