High Court Patna High Court - Orders

Ajay Mishra @ Ajay Kumar Mishra vs State Of Bihar on 11 February, 2011

Patna High Court – Orders
Ajay Mishra @ Ajay Kumar Mishra vs State Of Bihar on 11 February, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Cr.Misc. No.5601 of 2010
                  1. AJAY MISHRA @ AJAY KUMAR MISHRA S/O JATA SHANKAR
                  MISHRA R/O VILL.- SAURATH, P.S.- RAHIKA, DISTT.-
                  MADHUBANI.                                 ....PETITIONER.
                                     Versus
                  1. THE STATE OF BIHAR.
                  2. BABLI MISHRA DAUGHTER OF NAVEEN CHANDRA JHA
                  RESIDENT OF VILLAGE MOHALLA- BINOD NAGAR, GALI NO. 13
                  P.S. BHANDAWALI, NEW DELHI.                ...OPPOSITE PARTIES.
                                              -----------

6. 11.02.2011 Heard learned counsel for the petitioner and

learned counsel for the State.

The petitioner is the husband and apprehends

arrest in Rahika P.S.Case No. 140 of 2009 instituted under

Sections 379 and 498A of the Indian Penal Code read with

Section ¾ of the Dowry Prohibition Act.

For almost last one year this Court makes

efforts for reconciliation. Both the parties agreed that they

are staying in Delhi but fighting litigations in Bihar. The

husband, petitioner states that he is ready to keep the wife

and wife is ready to serve him and his family members as

a Bahu in the house. Opposite party No. 2, the wife flatly

refused that the petitioner may come and stay with her and

her parents. The husband does not earn enough to satisfy

the wife.

Be that as it may, in the event of

arrest/surrender within four weeks from the date of

receipt/production of a copy of this order petitioner, above

named, is directed to be released on bail on furnishing bail

bond of Rs. 10,000/-(Ten Thousand) with two sureties of
2

the like amount each to the satisfaction of the learned

Chief Judicial Magistrate, Madhubani in connection with

Rahika P.S. Case No. 140 of 2009.

Devendra/ ( Navaniti Prasad Singh, J.)