High Court Patna High Court - Orders

Surendra Yadav @ Shailendra Suman vs The State Of Bihar &Amp; Anr on 20 September, 2010

Patna High Court – Orders
Surendra Yadav @ Shailendra Suman vs The State Of Bihar &Amp; Anr on 20 September, 2010
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.22274 of 2010
                SURENDRA YADAV @ SHAILENDRA SUMAN
                                 Versus
                      THE STATE OF BIHAR & ANR
                                -----------

03. 20.09.2010 In pursuance to the order dated 20.07.2010

both petitioner and O.P. No. 2 are in appearance.

Petitioner who is in Indian Air Force is ready to

resume the conjugal life, however O.P. No. 2 raises

apprehension with regard to the petitioner having

performed second marriage to which the petitioner

specifically denies that he has not married to anyone

else.

Petitioner undertakes to bear the consequences

if his statement with regard to other marriage proves

to be false subsequently.

O.P. No. 2 is ready to resume the conjugal life

after a month.

Petitioner undertakes to take O.P. No. 2 to her

matrimonial house or the place of posting in Assam in

the last week of November, 2010.

Both the petitioner and O.P. No. 2 will appear in

the Chamber of Mr. Rashid Izhar, learned counsel for

the petitioner in the last week of November, 2010 from

where the O.P. No. 2 will proceed with the petitioner.

It is expected that learned counsel for the O.P. No. 2
2

will also be present on that date.

In view of the aforesaid undertakings, let the

petitioner namely Surendra Yadav @ Shailendra

Suman, in the event of his arrest or surrender before

the Court below within a period of 12 weeks from

today, be released on anticipatory bail on furnishing

bail bond of Rs. 10,000/-(ten thousand) with two

sureties of the like amount each to the satisfaction of

Judicial Magistrate, Ist Class, Gaya in connection with

Complaint Case No. 954 of 2009

( Dinesh Kumar Singh, J.)
Shageer