High Court Patna High Court - Orders

Upendra Kumar Sharma @ Narendra … vs State Of Bihar on 27 October, 2010

Patna High Court – Orders
Upendra Kumar Sharma @ Narendra … vs State Of Bihar on 27 October, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.44350 of 2009
                 UPENDRA KUMAR SHARMA @ NARENDRA THAKUR
                                           Versus
                                    STATE OF BIHAR
                                         -----------

4 27.10.2010 A joint compromise petition said to be executed

by the parties, has been filed.

Heard learned counsel for the petitioner as well

as learned counsel appearing for the state assisted by

learned counsel for the informant.

Admittedly, the petitioner is husband of the

nformant and there is allegation that he ousted the informant

on accoujnt of her so-called illicit relationship with her

DEWAR.

It appears from perusal of joint compromise

petition that the differences of the parties have already been

resolved by a happy note of compromise. The factum of

compromise is supported by learned counsel for the

informant.

Considering the aforesaid facts and

circumstances as well as submissions of the parties, the

petitioner, Upendra Kumar Sharma @ Narendra Thakur is

dirctedd to be released on bail in the event of

arrest/surrender within 30 days of communication of the

order on furnishing bail bond of Rs 10,000/- with two

sureties of the like amount each in connection with Hilsa
2

P.S. Case No. 278 of 2009 to the satisfaction of Additional,

Chief Judicial Magistrate, Hilsa, Nalanda subject to condition

as laid down under Section 438(2) of the Cr.P.C.

AKV/-                          ( Hemant Kumar Srivastava,J.)