High Court Patna High Court - Orders

Shambhu Nath Singh vs The State Of Bihar on 26 August, 2011

Patna High Court – Orders
Shambhu Nath Singh vs The State Of Bihar on 26 August, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Criminal Miscellaneous No.27112 of 2011
                                       Shambhu Nath Singh
                                                Versus
                                       The State Of Bihar
                                    ----------------------------------

2 26-08-2011 Vakalatnama has been filed on behalf of the

informant.

Heard learned counsel for the petitioner as well

as learned Additional Public Prosecutor for the state

assisted by learned counsel for the informant.

Petitioner is husband of the informant and there

is allegation of solemnizing second marriage as well as

torturing against the petitioner but submission on behalf of

the petitioner is that the dispute of the parties has already

been settled amicably and the informant is ready to lead

her conjugal life with the petitioner.

Learned counsel appearing for the informant

seconded the above-said submission.

Taking into consideration the aforesaid facts

and circumstances as well as submission of the parties, let

the petitioner, namely, Shambhu Nath Singh be released

on bail on furnishing bail bonds of Rs 10,000/- (ten

thousand) with two sureties of the like amount each in

connection with Behea P.S. Case No. 153 of 2009 to the

satisfaction of Chief Judicial Magistrate, Bhojpur, Ara.

AKV/-                                       ( Hemant Kumar Srivastava,J.)