IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.11061 of 2011
MITHILESH KUMAR, SON OF SRI RAJENDRA PRASAD SINGH
Versus
THE STATE OF BIHAR
-----------
02 19.04.2011 Supplementary affidavit is filed on behalf of the petitioner.
Heard learned counsel for the petitioner as well as learned
Additional Public Prosecutor for the State assisted by learned counsel
for the informant.
Petitioner is husband of the informant. Although, very wild
allegations have been levelled against the petitioner and matrimonial
suit is also pending between the parties but in course of hearing,
learned counsel for the petitioner as well as learned counsel for the
informant pointed out that a chance for rehabilitation should be given
to the parties.
In view of the aforesaid submissions, let the petitioner 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 Additional Chief Judicial Magistrate, Barh in connection with
Bakhtiarpur P.S. Case No. 162 of 2006.
It is made clear that after release of the petitioner from
judicial custody, the learned Additional Chief Judicial Magistrate, Barh
shall issue a notice to the petitioner as well as informant fixing a date
for reconciliation and shall also take all possible steps to patch up the
dispute of the parties. If learned Additional Chief Judicial Magistrate,
Barh fails in his attempt on account of rigid approach of the petitioner,
he may cancel the bail bonds of the petitioner but if the informant
2
creates hurdle in reconciliation proceeding in that event, the learned
Additional Chief Judicial Magistrate, Barh shall drop the reconciliation
proceeding and shall proceed with the case without cancelling the bail
bonds of the petitioner.
Shahzad (Hemant Kumar Srivastava, J )