IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.29592 of 2009
RAVIKANT S/O NARAYAN SAH @ NARAYAN LAL
SAH..............................PETITIONER
Versus
STATE OF BIHAR & ANR
-----------
10. 02.11.2010 Heard the learned counsel for the petitioner and the
State.
Husband and wife are living happily and complainant
has no objection if bail is granted to the petitioner. Both husband
and wife are physically present in the Court.
Having regard to the facts and circumstances of the
case, 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,
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,
Patna in connection with Complaint Case no. 368(C )/08, subject
to the conditions as laid down under section 438(2) of the Code of
Criminal Procedure.
Vikash (Mandhata Singh, J.)