IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23276 of 2010
RANJIT SHARMA
Versus
STATE OF BIHAR
-----------
2. 02.08.2010. Heard learned counsel for the
petitioner and counsel appearing for the State.
The petitioner being the husband is
apprehending his arrest in a complaint case in
which cognizance has been taken under Section
498A of the I.P.C.
It is submitted by the learned counsel
for the petitioner that the petitioner is ready
to keep the complainant as wife with full
dignity and honour. The impugned order suggests
that the complainant refused to go to her in-
laws house due to apprehension to her life.
In that view of the matter, let the
petitioner, Ranjit Sharma, be released on bail
in the event of his arrest or surrender before
the learned court below within a period of
twelve weeks from today in connection with
complaint case no. 2807 of 2006 on furnishing
bail bond of Rs. 10,000/-(Ten Thousand) with
two sureties of the like amount each to the
satisfaction of the learned S.D.J.M., Purnea,
subject to the conditions as laid down under
Section 438(2) of Cr. P.C.
2
It is made clear that as and when the
complainant will file an application before the
learned S.D.J.M., Purnea, expressing her
willingness to resume the conjugal life then
the learned court below will issue notice to
the petitioner when the petitioner will appear
and take the complainant to her matrimonial
home and keep the complainant as wife with full
dignity and honour. If the petitioner fails to
perform his duty as husband then the
complainant will be at liberty to file an
application for cancellation of bail of the
petitioner.
U.K. ( Dinesh Kumar Singh, J.)