IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.6138 of 2011
JAGDISH SINGH AND ANR.
Versus
THE STATE OF BIHAR
with
Cr.Misc. No.6721 of 2011
SUBODH SINGH @ SUBODH KR. SINHA
Versus
THE STATE OF BIHAR
-----------
2. 07.03.2011 Heard learned counsels for the
petitioners and the State.
The petitioners being the husband
and family members of the husband are
apprehending their arrest in complaint case
in which cognizance has been taken under
Section 498A of the I.P.C.
Learned counsels for the petitioners
and the complainant on instructions submit
that both the husband and wife are ready to
resume the conjugal life.
However, learned counsel for the
petitioners submits that in solemn
affirmation the complainant has stated that
she does not want to stay with the husband.
Considering the stand of the
parties, let the petitioners, Jagdish Singh,
Bindhawashni Devi, Subhash Singh @ Subhash
Chandra Singh, Chandra Shekhar Singh and
Subodh Singh @ Subodh Kumar Sinha be
2
released on bail in the event of arrest or
surrender before the learned court below
within a period of twelve weeks from today
in connection with complaint case no. 91C of
2009 on furnishing bail bond of Rs.10,000/-
(Ten Thousand)each with two sureties of the
like amount each to the satisfaction of the
learned C.J.M. Khagaria, subject to the
conditions as laid down under Section 438(2)
of the Code of Criminal Procedure.
The husband’s bail bond will be
provisionally accepted.
Let the husband and complainant
appear before the learned court below on
28.03.2011 when the complainant will
accompany the husband to her matrimonial
house.
The provisional bail bond of the
petitioner will be finally accepted in two
eventualities of substantial restoration of
matrimonial life or on refusal of the
complainant to accompany the husband.
U. K. ( Dinesh Kumar Singh, J)