IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.30218 of 2010
SANJAY PASWAN, SON OF RAMASHISH PASWAN RESIDENT OF VILLAGE
MANJHAULI, POLICE STATION WAZIRGANJ, DISTRICT GAYA.
Versus
THE STATE OF BIHAR .
-----------
02. 07.10.2010 Heard learned counsel for the petitioner and the
State.
Petitioner husband is apprehending his arrest in
connection with a case registered for the offence under
Sections 498A, 406 of the Penal Code. It is submitted on
his behalf that the complainant has already married Ram
Murat Paswan, son of late Baldev Paswan of village and
P.S. Tharthari, still petitioner is ready and willing to
resume the matrimonial ties if she is ready to resume the
matrimonial ties with the petitioner and to that effect he
shall file written undertaking on affidavit in the court
below within four weeks from the date of receipt of this
order in the court below.
No sooner the petitioner above named file
such undertaking on affidavit, he be admitted to the
privilege of provisional bail on furnishing bail bond of
Rs.5,000/-(Five thousand) with two sureties of the like
amount each to the satisfaction of Sri Manoj Kumar,
Judicial Magistrate, Ist Class, Bihar Sharif, Nalanda in
connection with Complaint Case No.671 C of 2002,
thereafter notice be issued to the complainant and once
-2-
she appears petitioner in presence of the court should
persuade her to come back to the matrimonial home not
only by words of mouth but also with suitable conduct
and gesture which should generate confidence in her.
In the event, complainant comes back to the
matrimonial home or the matrimonial dispute is resolved
or the complainant is found to be unreasonable,
provisional bail allowed to the petitioner should be
confirmed, failing which the court below should pass
appropriate order in accordance with law considering the
reasonableness of the stand of the parties.
This application is, accordingly, disposed of.
Let this order be communicated to the court
below through fax on payment of usual charges by the
petitioner.
(V.N. Sinha, J.)
Rajesh/