High Court Patna High Court - Orders

Anil Yadav vs State Of Bihar on 17 June, 2010

Patna High Court – Orders
Anil Yadav vs State Of Bihar on 17 June, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.19896 of 2010
                                         ANIL YADAV
                                             Versus
                                      STATE OF BIHAR
                                           -----------

02/ 17.06.2010 Heard learned counsel appearing on behalf of the petitioner

and learned counsel appearing on behalf of the State.

The petitioner is in custody in connection with Complaint

Case No. 3392(C) of 2009 for offences punishable under Sections

498(A), 379, 323 and 494 of the Indian Penal Code.

Learned counsel for the petitioner submits that despite

several efforts being made on the part of the petitioner and his family

members the girl-complainant was not prepared to come and live at

her matrimonial house. Learned counsel submits that the petitioner is

ready to keep the complainant with full care and dignity. Learned

counsel, with reference to an application placed at Annexure-2 of the

bail application which is a petition filed on behalf of the complainant

before the court below, submits that the matter has been compromised

between the parties and that the complainant has herself stated that she

does not want to pursue the matter.

Taking into consideration the circumstances aforesaid, let

the petitioner Anil Yadav be released on bail on furnishing bail bond

of Rs. 10,000/- (rupees ten thousand) with two sureties of the like

amount each to the satisfaction of Sub-Divisional Judicial Magistrate,

Araria in connection with Complaint . Case No. 3392(C) of 2009.

Before parting with the order, I would like to observe that
-2-

the court concerned before whom the matter is pending should make

all possible efforts for any possible resolution of the dispute between

the contesting parties.

S.Sb/-                                   (Jyoti Saran, J.)