IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.10650 of 2011
SHAMA PARWEEN
Versus
THE STATE OF BIHAR
-----------
2. 22.04.2011. Heard the learned counsels for the
petitioner and the State.
The petitioner being the second wife
is being prosecuted by the first wife in
connection with Khajakalan P.S. Case No. 208
of 2006 registered under Sections 498, 406,
504 and 34 of the Indian Penal Code.
It appears that on 07.07.2007 the
petitioner was granted anticipatory bail but
she failed to furnish bail bond in the
matter.
It is submitted by the learned
counsel for the petitioner that now the
matter has been reconciled and the
petitioner is staying with the husband and
under misconception the petitioner could not
furnish the bail bond in the matter. It is
expected from the learned court below to
release the petitioner on regular bail if
the petitioner appears within a period of
four weeks from today provided the husband
agrees to be one of the bailors
2
of the petitioner.
With this observation, this
application is disposed off.
U. K. ( Dinesh Kumar Singh, J)