High Court Patna High Court - Orders

Shoaib Akhtar vs State Of Bihar & Anr on 21 September, 2011

Patna High Court – Orders
Shoaib Akhtar vs State Of Bihar & Anr on 21 September, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Criminal Miscellaneous No.22970 of 2010
                                      Shoaib Akhtar
                                           Versus
                                 State Of Bihar & Anr
                              ----------------------------------

9 21.9.2011 Both husband and wife are physically

present in Court along with their respective

counsel. They are living happily as husband and

wife without any grievance against each other.

In view of submissions, prayer for

anticipatory bail is allowed.

In the event of arrest or surrender

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, Gaya in

Complaint Case No. 74/2009, subject to the

condition as laid down under section 438(2)

Cr.P.C.

AI                                                             ( Mandhata Singh, J.)