IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21071 of 2010
SANJAY SAW @ SANJAY KUMAR SAO, son of parmeshwar Sao of Mithila
Gorhpur, P.S. Nawada (T), District - Nawada.
--------- Petitioner.
Versus
THE STATE OF BIHAR ----- Opposite Party.
-------
02. 02.08.2010 Heard learned counsel for the petitioner
and learned Additional Public Prosecutor for
the State.
Petitioner is named accused in this case
instituted on the basis of complaint case no.
1200 of 2007, wherein after investigation,
police has submitted final form but the court
below taking a different view proceeded with
the case and summon the petitioner and others.
The petitioner has also filed Matrimonial Suit
No. 7/2008 seeking divorce, which is pending in
the Family Court, Nalanda at Biharsharif
subsequent to filing of the instant case.
Considering the facts and circumstances of
the case, in the event of his arrest/surrender
before the court below within four weeks of
receipt of the copy of this order, petitioner,
namely, Sanjay Sao @ Sanjay Kumar Sao, is
directed to be released on bail on furnishing
bail bond of Rs. 10,000/- (ten thousand only)
-2-
with two sureties of the like amount each to
the satisfaction of Sub-Divisional Judicial
Magistrate, Nawada, in connection with Nawada
Town P.S. Case No. 68/2008, subject to
condition laid down under Section 438(2) of the
Criminal Procedure Code with additional
condition to remain physically present before
both the courts on each and every date at least
for two years or till disposal of the case
whichever is earlier, in case of failure on two
consecutive dates, the liberty shall be deemed
to be cancelled.
Rajeev/
(Akhilesh Chandra, J.)