IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.26870 of 2010
RAJA RAM PANDEY
Versus
1. THE STATE OF BIHAR
2. Soni Devi
-----------
3/ 13.12.2010 In view of the Court’s order dated
30.09.2010, husband (petitioner) and wife
(complainant) are personally present in Court and
both submit that they are living peacefully with love,
care and affection.
Taking that into consideration, prayer of the
petitioner for grant of 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 Shekhopur Sarai
P.S. Case No. 52 of 2010, 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 C.J.M., Sheikhpura
subject to the conditions as laid down under Section
438(2) of Cr. P.C.
Shail ( Mandhata Singh, J.)