High Court Patna High Court - Orders

Ratan Paswan vs The State Of Bihar on 11 March, 2011

Patna High Court – Orders
Ratan Paswan vs The State Of Bihar on 11 March, 2011
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                      Cr.Misc. No.3294 of 2011
                          RATAN PASWAN
                               Versus
                        THE STATE OF BIHAR
                              -----------

02. 11.03.2011 Petitioner being the husband is apprehending his

arrest in a complaint case in which cognizance has been

taken under Section 498A of the I.P.C.

The marriage was performed in 2001.

On instructions, learned counsel for the

petitioner submits that petitioner is ready to keep the

complainant as wife with full dignity and honour.

Considering the aforesaid facts, let the petitioner

namely Ratan Paswan, in the event of his arrest or

surrender before the Court below within a period of 12

weeks from today, be released on provisional anticipatory

bail on furnishing bail bond of Rs. 10,000/-(ten

thousand) with two sureties of the like amount each to

the satisfaction of Chief Judicial Magistrate, Araria in

connection with Complaint Case No. 448C of 2010.

Let learned Court below issue notice to the

complainant and fix a date for her appearance and on her

appearance, the petitioner will take back the complainant

to her matrimonial house and keep her as wife with full

dignity and honour.

The provisional bail bond of the petitioner will be

confirmed in two eventualities, either the complainant
accompanies the petitioner or she refuses to accompany

the petitioner.

Shageer                                (Dinesh Kumar Singh, J)