High Court Patna High Court - Orders

Shambhu Ram vs The State Of Bihar & Anr. on 14 September, 2011

Patna High Court – Orders
Shambhu Ram vs The State Of Bihar & Anr. on 14 September, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Criminal Miscellaneous No.30240 of 2011
                    Shambhu Ram, son of Dhanai Ram, resident of village-
                    Dabariya, P.S. Nautan, District- West Champran.... Petitioner
                                  Versus
                   1.The State Of Bihar
                   2. Phulkanti Devi, daughter of Bishwanath Ram, R/o Village-
                     Batrauliya, P.S. Paharpur, Distt- East Champaran..Opp.Parties
                                  ---------

2 14-9-2011 Heard the parties.

Petitioner has renewed his prayer for anticipatory

bail on the ground that attempts for compromising the

differences between the petitioner and his wife in this case

under section 498-A and some other sections of the I.P.C.

took longer period and hence he could not surrender within

the time granted earlier. It has been submitted in this

application that now the parties have compromised their

differences and are living together with their children.

In view of aforesaid submissions, this application

for anticipatory bail is disposed of with a direction that

petitioner should surrender before the court of learned

S.D.J.M., (Sadar) Motihari in Complaint Case No. 838 of

2009 within six weeks. If on such surrendering he satisfies

the court below that he and the complainant have

compromised their differences, in that event, petitioner shall

be enlarged on bail on furnishing bail bond of Rs.7,000/-
2

with two sureties of the like amount each to the satisfaction

of the court below. However, in case the court is not

satisfied about the compromise, in that event, petitioner’s

prayer for bail shall be considered on its own merit.

If cost is deposited, let this order be

communicated to the court of S.D.J.M. ( Sadar ) Motihari in

connection with Complaint Case No. 838 of 2009.

Naresh                                ( Shiva Kirti Singh, J.)