IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.11880 of 2010
SHUNIL CHAUDHARY S/O SITARAM CHAUDHARY
R/O VILL.-KAHAR TOLA SAHAR,P.S.-
SAHAR,DIST.-BHOJPUR (BIHAR).
Versus
THE STATE OF BIHAR
SUNITA DEVI WIFE OF SHUNIL CHAUDHARY
RESIDENT KAHAR TOLA SAHAR P.S. + P.O. SAHAR
DISTRICT BHOJPUR
-----------
08. 11.03.2011 Heard learned counsel for the petitioner
and the Opposite Party No. 2.
It is jointly submitted that petitioner and
Opposite Party No. 2 are living together.
Considering the facts and circumstances of the
case, it is directed that in the event of arrest or surrender
within a period of four weeks from today, the petitioner,
above named, be released on bail on furnishing bail bond
of Rs. 10,000/- (ten thousand) each with two sureties of
the like amount each to the satisfaction of the Sub-
Divisional Judicial Magistrate, Jehanabad in connection
with Complaint Case No. 636 of 2007 subject to the
conditions as laid down under section 438(2) Cr. P.C.
Jagdish/- ( Shailesh Kumar Sinha,J.)