IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.28036 of 2010
Sanjay Singh
Versus
State Of Bihar & Anr
----------------------------------
11 29.8.2011 Heard learned counsel for the parties.
Parties to the suit settled their
differences by separating each other after
payment of one time settlement as alimony
amounting to Rs. 2,50,000/- which is paid in
Court through bank draft bearing nos. 136923,
136924, 136925, 136926, 136928 and 136927 drawn
in favour of wife of petitioner. Now it is for
the parties to withdraw their litigations by
taking appropriate step.
It is made clear that Complaint Case
No. 237 of 2006 is pending in the court of Sub-
Divisional Judicial Magistrate, Nawadah and
Misc. Case No. 67 of 2010 is pending in the
court of Principal Judge, Family Court,
Nawadah.
In view of compromise made in terms of
settlement between the parties and in view of
submissions made by learned counsel for the
parties, prayer for anticipatory bail is
allowed.
In the event of arrest or surrender
2
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, Nawada in
Complaint Case No. 237 of 2006, subject to the
condition as laid down under section 438(2)
Cr.P.C.
AI ( Mandhata Singh, J.)