High Court Patna High Court - Orders

Gautam Kumar vs The State Of Bihar on 25 April, 2011

Patna High Court – Orders
Gautam Kumar vs The State Of Bihar on 25 April, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr. Misc. No.12839 of 2011
                                      GAUTAM KUMAR
                                            Versus
                                  THE STATE OF BIHAR
                                         -----------

02. 25.04.2011 Heard learned counsel for the petitioner and

the State.

The petitioner, being husband, is

apprehending his arrest in a case registered under

section 498 (A), 323, 504, 34 of the Indian Penal

Code.

The marriage was performed in 2002 and

from the wedlock there are three children. Petitioner

is ready to keep the complainant as wife with full

dignity and honour and the same gets reflected from

the impugned order also. It is specifically denied

that the petitioner has not performed second

marriage, but the petitioner is apprehensive only

with conduct of the complainant as she used to run

away from the matrimonial house.

Considering the aforesaid facts, let the

petitioner, above-named, be released on provisional

anticipatory bail for six months in the event of arrest

or surrender before the learned court below within a

period of twelve weeks from today in connection

with Complaint Case No. 564 of 2009 on furnishing
2

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., Patna City subject to the

conditions as laid down under section 438(2) of the

Code of Criminal Procedure.

Let the learned court below issue notice to

the complainant and on appearance the petitioner

will take the complainant to the matrimonial house

to keep her as wife with full dignity and honour.

The learned court below will be at liberty to

confirm the provisional anticipatory bail of the

petitioner if the matrimonial harmony is substantially

restored or the complainant deliberately refuses to

reside with the petitioner.

SKM                        (Dinesh Kumar Singh, J.)