IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.2181 of 2011
RAUSHAN KUMAR SINGH @ RAUSHAN KUMAR
Versus
THE STATE OF BIHAR
-----------
02. 22.02.2011 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. and Section 4 of the Dowry Prohibition Act.
Both counsels of the petitioner and the
complainant, on instructions submit that both husband
and wife are ready to resume the conjugal life.
In that view of the matter, learned counsel
for the petitioner submits that petitioner will go to the
complainant’s house within a period of four weeks and
take her back to her matrimonial house and keep her as
wife with full dignity and honour.
Considering the aforesaid facts, let the
petitioner namely Raushan Kumar Singh @ Raushan
Kumar, in the event of his arrest or surrender before
the Court below within a period of 12 weeks from today,
be released on anticipatory bail on furnishing bail bond
of Rs. 10,000/-(ten thousand) with two sureties of the
like amount each to the satisfaction of S.D.J.M., East
Muzaffarpur in connection with Complaint Case No.
2187 of 2009.
2
The complainant will be at liberty to file
appropriate application for cancellation of bail of the
petitioner, if petitioner substantially violates the
undertaking given before this Court.
Shageer ( Dinesh Kumar Singh,J.)