High Court Patna High Court - Orders

Raju Sah vs The State Of Bihar on 21 December, 2010

Patna High Court – Orders
Raju Sah vs The State Of Bihar on 21 December, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.7859 of 2010
                                        RAJU SAH
                                           Versus
                                THE STATE OF BIHAR
                                         -----------

7 21.12.2010 Both husband and wife are physically

present in Court along with their respective

counsel and submit that they are living happily

as husband and wife without any grievance

against each other.

In view of submissions, prayer for

anticipatory bail on behalf of petitioner is

allowed.

In the event of arrest or surrender

within one month from the date of communication

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 Sub-

Divisional Judicial Magistrate, Sasaram, Rohtas

in Complaint Case No. 1656/2007, subject to the

condition as laid down under section 438(2)

Cr.P.C.

AI                                                                ( Mandhata Singh, J.)