In the High Court of Jharkhand at Ranchi
A.B.A. No.1529 of 2011
1. Sandeep C. Detroja
2. Chandu Bhai Detroja
3. Smt. Lata Ben C.Detroja................. .......Petitioners
VERSUS
State of Jharkhand and another...........Opposite Parties
CORAM : HON'BLE MR. JUSTICE R.R.PRASAD
For the Petitioners Mr.M.B.Lal
For the State :A.P.P
8/ 8.11.11
. Heard learned counsel appearing for the petitioners and learned counsel
appearing for the State.
The petitioners have been apprehending their arrest in C.P Case no.1975
of 2009 registered under Sections 498A of the Indian Penal Code.
Learned counsel appearing for the petitioners submitted that the
petitioner is ready to keep his wife who is presently living at her parents’ house by
giving all dignity to her.
It was also pointed out that the complainant has also stated in her solemn
affirmation that she is intending to live with the petitioner provided she is being kept
properly and with dignity.
In view of the facts and circumstances, let this matter be referred to
Conciliator at JHALSA so that both the petitioner as well as opposite party no.2 may
appear before the Conciliator at JHALSA on 28.11.2011 for getting the dispute settled
amicably.
Let this matter be listed on 7.12.2011 in anticipation of the receipt of the
report of the Conciliator.
Till then, interim order passed on 12.7.2011 shall continue.
( R. R. Prasad, J.)
ND/