High Court Patna High Court - Orders

Shailesh Singh &Amp; Ors vs State Of Bihar on 10 November, 2010

Patna High Court – Orders
Shailesh Singh &Amp; Ors vs State Of Bihar on 10 November, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.35016 of 2010

1.SHAILESH SINGH, Son of Jai Vrit Bhagat @ Jai Vrit Singh
2.JAI VRIT BHAGAT @ JAI VRIT SINGH, Son of Late Bachchan Bhagat
3.BASHMATI DEVI, Wife of Jai Vrit Singh
4.DEWENDRA SINGH, Son of Jai Vrit Bhagat @ Jai Vrit Singh
All R/O Village Kachahari Laxamipur, P.S. Gopalpur, District Gopalganj.
                                                                             .........Petitioners
                                           Versus
THE STATE OF BIHAR
                                                                         ..........Opposite Party
                                          -----------

03/- 10-11-2010 Heard learned counsel for the four petitioners,

Additional Public Prosecutor for the State and learned counsel for

the complainant-informant.

Petitioners are named accused in this case being in-

laws and husband of the complainant-informant. During course of

argument, it is submitted that parties are ready and willing to get

the relationship normalize and also it appears from order of learned

Sessions Judge. Complainant has also stated her intention to join

the company of her husband. Petitioner no. 4, who appears file one

matrimonial case under Section 9 of the Hindu Marriage Act

bearing Matrimonial Case No. 555 of 2010 before Principal Judge,

Family Court, Gopalganj.

Considering the facts and circumstances of the case,

on the event of filing an application before the court below by

petitioner no. 4, stating the intention as expressed here, the court

below shall permit the couple to join the company of each other

and shall have regular watch over the conduct besides the conduct

of remaining petitioners, the in-laws for a reasonable period and on
2

being satisfied pass appropriate order in accordance with law.

Meanwhile, in the event of their arrest/surrender before the court

below within four weeks of receipt of the copy of this order,

petitioners, namely, 1.Shailesh Singh, 2.Jai Vrit Bhagat @ Jai Vrit

Singh, 3.Bashmati Devi and 4.Dewendra Singh, are directed to be

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

thousand only) each with two sureties of the like amount each to

the satisfaction of Chief Judicial Magistrate, Gopalganj in

connection with Kateya P.S. Case No. 88 of 2010, G.R. No. 1403

of 2010, subject to condition laid down under Section 438(2) of the

Criminal Procedure Code with additional condition to remain

physically present before the court below till disposal of the case,

in case of failure on two consecutive dates the liberty shall be

deemed to be cancelled.

Praveen                                            ( Akhilesh Chandra, J. )