IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.26152 of 2010
SK.MARGOOB ALAM @ SK.MARGOOB @ SK.MARGUB, Son of SK. Abdul Kudus,
Resident of Village Chandan bara, P.S. Dhaka, District East Champaran.
……….Petitioner
Versus
THE STATE OF BIHAR
……..Opposite Party
02. 31.08.2010 Heard learned counsel for the petitioner and
Additional Public Prosecutor for the State.
Petitioner is named accused in this case being
(Vaisur) of the complainant. As submitted by amicable
settlement, marriage has already been dissolved.
Accordingly, compromise petition was filed, but due to
some technical reason case is still going on. Though
husband of the complainant has already been granted the
privilege of bail on basis of such settlement.
If it is so, in the event of his arrest/surrender
before the court below within four weeks of receipt of the
copy of this order, petitioner, namely, SK.Margoob Alam @
SK.Margoob @ SK.Margub, is directed to be released on
bail on furnishing bail bond of Rs. 10,000/- (ten thousand
only) with two sureties of the like amount each to the
satisfaction of Sub-Divisional Judicial Magistrate,
2
Sikrahana, East Champaran at Motihari in connection with
Complaint Case No. 617 of 2007, subject to condition laid
down under Section 438 (2) of the Criminal Procedure Code
with additional condition to remain physically present
before the court below on each and every date at least for
one year or till disposal of the case whichever is earlier, in
case of failure on two consecutive dates, the liberty shall be
deemed to be cancelled.
Praveen (Akhilesh Chandra, J.)