High Court Patna High Court - Orders

Rabindra Sharma vs The State Of Bihar on 11 February, 2011

Patna High Court – Orders
Rabindra Sharma vs The State Of Bihar on 11 February, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.1034 of 2011
                     RABINDRA SHARMA, SON OF RAJENDRA SHARMA
                                            Versus
                                 THE STATE OF BIHAR
                                          -----------

02 11.02.2011 Heard learned counsel for the petitioner as well

as learned Public Prosecutor for the State.

Petitioner seeks his bail in connection with

Complaint Case No. 11 of 2009 for the offence punishable

under Sections 498A and 379 of the Indian Penal Code.

Petitioner is husband of the complainant and

admittedly, the marriage of petitioner had taken place in the

year 2004 and the complaint case was filed in the year 2009

i.e. after five years of the marriage. The impugned order of

learned Ist Additional Sessions Judge, Nawadah reveals that an

attempt to patch up the dispute of the parties was taken by him

but complainant flatly refused to lead her conjugal life with the

petitioner.

Considering the aforesaid facts and

circumstances as well as submissions of the parties above

named petitioner is directed to be released on bail on

furnishing bail bonds of Rs. 10,000/- (Ten Thousand) with two

sureties of the like amount each to the satisfaction of Chief

Judicial Magistrate, Nawadah in connection with above stated

Complaint Case No.11 of 2009.

Shahzad                                  (Hemant Kumar Srivastava, J )