IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.44151 of 2009
SAKET ANAND @ POLO
Versus
THE STATE OF BIHAR
------
5/ 28.09.2010 In view of the Court’s order, husband (petitioner) and
complainant (wife) are personally present in Court and submit that
both 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 Complaint Case No. 1242 (c) of 2007 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 S.D.J.M., Saharsa subject to the conditions as laid
down under Section 438(2) of Cr. P.C.
shail (Mandhata Singh, J.)