IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.15628 of 2010
SHAILESH RANJAN , SON OF SHRI CHANDRA SHEKHAR PRASAD,
RESIDENT OF MOHALLA- NEW COLONY, BETTIA, P.S. BETTIAH
TOWN, DISTT. W. CHAMPARAN(BETTIAH).
.......PETITIONER.
Versus
STATE OF BIHAR. ............ OPPOSITE PARTY.
-----------
8. 25.02.2011 Heard the parties.
The petitioner who is husband apprehend
arrest in relation to Bettiah Town P.S. Case No. 80 of
2010 instituted under Section 498A of the Indian Penal
Code and ¾ Dowry Prohibition Act.
As instituted by the informant, who is none
else the wife of the petitioner, parties were married on
22.2.2008. The allegation is that soon after marriage,
her husband used to call her ugly and then started
demand of dowry. Ultimately she was driven out of the
house.
Petitioner submits that in fact, soon after
marriage the informant of the case herself suffers from
several mental ailments, which was concealed and on
discovery, it becoming known only to pressurize the
present case has been brought.
From the order of this court, it appears that
notice was issued to both, the husband and wife so that
2
effort could be made for conciliation though, the
husband appeared and wife appeared through the
lawyer but refused to appear before the Court in spite
of repeated adjournments this matter was on list last
week also and even today again.
On behalf of the informant further short
adjournment is sought for her appearance.
In my view there is no point in keeping this
matter pending any longer. Be that as it may, in the
event of arrest/surrender within four weeks from the
date of receipt/production of a copy of this order
petitioner, namely, Shailesh Ranjan, 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 to the satisfaction of learned Chief Judicial
Magistrate, West Champaran, Bettiah in connection
with Bettiah Town P.S. Case No. 80 of 2010, subject to
the conditions as laid down under Section 438(2)
Cr.P.C.
Devendra/ ( Navaniti Prasad Singh, J.)