High Court Patna High Court - Orders

Manoj Das vs The State Of Bihar on 1 December, 2010

Patna High Court – Orders
Manoj Das vs The State Of Bihar on 1 December, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.29501 of 2010
                                        MANOJ DAS
                                            Versus
                                  THE STATE OF BIHAR



4   01/12/2010

Heard learned counsel for the petitioner as well as

learned counsel for the state.

Petitioner is husband of the complainant.

Admittedly, prior to filing of Complaint Case No. 2517 C of

2008, the complainant had filed Complaint Case bearing

Complaint Case No. 437 of 2003 before the Sub Divisional

Judicial Magistrate, Begusarai and above said complaint

case was ended on account of compromise.

Annexure-3 is said to be legal notice which has

been sent by complainant to the petitioner asking him to

hand over Rs 150,000/- to her for mutual separation.

Apart from the aforesaid fact, it is obvious from the

record that registered as well as ordinary notices were sent

to the complainant but she did not appear before this court in

spite of valid service of notice on her brother.

Considering the aforesaid facts and circumstances

as well as period of detention of the petitioner in judicial

custody, the petitioner, namely, Manoj Das is directed to be

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

thousand) with two sureties of the like amount each in

connection with Complaint Case No. 2817 C of 2008 to the
-2-

satisfaction of Sub Divisional Judicial Magistrate, Begusarai.

AKV/-                    (Hemant Kumar Srivastava,J.)