IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.29496 of 2011
Ram Das, son of Saryug Das, resident of village-Mahnar Ward
No.7/8 Cinema Road, Kalisthan P.S. Mahnar District-Vaishali.
Versus
The State Of Bihar
----------------------------------
2. 02.09.2011 Heard learned counsel for the petitioner and the
State.
This petition has been filed for modification of
the order dated 24.10.2008 passed in Cr. Misc. No. 36788
of 2008 whereunder this court allowed provisional bail to
the petitioner and thereafter asked the petitioner to settle
the matrimonial dispute with the sister of the informant for
which purpose notice was issued to the informant and his
sister but they are not responding to such notice.
Let petitioner appear in the court below and the
court below confirm the aforesaid fact and if the aforesaid
facts are found true then grant one final opportunity to the
informant and his sister to appear before the court and
settle the dispute with the petitioner but again if they fail to
appear and settle the dispute, the learned court below
shall pass appropriate order in accordance with law,
considering the reasonableness of the stand of the parties.
The petition stands disposed of.
(V. N. Sinha, J.)
Ravi/-