IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.35625 of 2010
SATENDRA RAM
Versus
THE STATE OF BIHAR
-----------
02/ 29.09.2010 Heard learned counsel for the petitioner as well as learned
P.P. for the State.
Petitioner is husband of the informant and as per
prosecution case, the marriage of the petitioner had taken place eight
years ago. Subsequently, he solemnized second marriage with another
woman and started torturing the informant in both ways mentally and
physically.
It would appear from the impugned order that the court
below had sent notice to the informant for reconciliation but the
informant did not turn up before the learned court below.
In the aforesaid facts and circumstances, petitioner is
directed to be released on bail in connection with Noorsarai P.S. Case
no. 123 of 2010 on furnishing bail bond of Rs 10,000-/ with two
sureties of the like amount each to the satisfaction of Chief Judicial
Magistrate, Nalanda at Biharsharif.
The learned court below shall explore the possibility of
reconciliation and if within three months from the date of appearance
of the informant, the aforesaid possibility does not bring any result on
account of non-cooperation of the petitioner, the learned court below
shall be at liberty to cancel the bail bond of the petitioner.
shahid (Hemant Kumar Srivastava,J))