High Court Patna High Court - Orders

Santosh Sah vs State Of Bihar on 17 June, 2010

Patna High Court – Orders
Santosh Sah vs State Of Bihar on 17 June, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.20664 of 2010
                                     SANTOSH SAH
                                          Versus
                                   STATE OF BIHAR
                                        -----------

2. 17.6.2010 Heard learned counsel for the petitioner and the

State.

The petitioner who is the husband apprehends

arrest in a Complaint case under Sections 498A of the Penal

Code.

The submission is of willingness for revival of

matrimonial harmony.

Let the petitioner above named surrender in the

Court below within a period of four weeks from today when

he shall be enlarged on anticipatory bail for a period of six

months on furnishing bail bonds of Rs. 20,000/-(twenty

thousand) with two sureties of the like amount each to the

satisfaction of the Judicial Magistrate, Ist Class, Katihar in

connection with Complaint Case No. 3084/09.

If during this period of six months or thereafter,

the petitioner appears physically before the Court below and

prays for regular bail, his application shall be considered on

its own merits in light of the intervening development and

respective attitude of the parties, without being prejudiced by

the present order.

P. Kumar                                              ( Navin Sinha, J.)