High Court Jharkhand High Court

Rajiv Jaiswal vs State Of Jharkhand on 7 September, 2011

Jharkhand High Court
Rajiv Jaiswal vs State Of Jharkhand on 7 September, 2011
             IN THE HIGH COURT OF JHARKHAND AT RANCHI
                           A.B.A. No. 1548 of 2011

Rajiv Jaiswal                            ....             Petitioner

                                         Versus
State of Jharkhand and another                    ...     Opposite Parties

Coram :             HON'BLE MR. JUSTICE D.N.UPADHYAY

For the petitioner (s): Mr.Md. Zaid Ahmad
For the Opposite Party : Addl.P.P.

07.09.2011

Heard the learned counsel for the petitioner and the learned
counsel for the State.

This is an application for grant of anticipatory bail filed by the
petitioner in connection with complaint case No. 43/2009 for the offence
registered under sections 498A/323 of the Indian Penal Code and sections 3/ 4
of the Dowry Prohibition Act.

It reveals from the complaint that the complainant was
subjected to torture and cruelty by her husband and in laws and therefore this
case was lodged. The matter was referred to the Conciliator and the result of the
conciliation proceeding is fruitful and the spouses have started living together.

It is submitted that the matter has been settled between the
spouses and they have decided to continue their conjugal life.

Learned counsel for the State has conceded the aforesaid
fact.

In view of the settlement arrived at between the parties, the
petitioner above named is directed to surrender before the court below within a
period of three weeks positively from the date of this order and on his
surrender, he shall 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, Simdega, in connection with
complaint case No. 43/2009, subject to the conditions laid down under section
438(2) Cr.P.C.

Ambastha/-                                                 ( D.N.Upadhyay,J.)