IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.6785 of 2011
FAIYAZ ANSARI
Versus
THE STATE OF BIHAR
-----------
2. 31.03.2011. Heard the learned counsels for the
petitioner and the State.
The petitioner is apprehending his
arrest in complaint case in which cognizance
has been taken under Section 498(A) of the
Indian Penal Code.
Though the impugned order reflects
that the petitioner had put certain
conditions for reconciliation but it is
submitted that now the petitioner is ready
to reconcile the matter without any terms
and conditions.
Considering the aforesaid stand of
the petitioner, 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. 714-C of 2009 on
furnishing bail bond of Rs.10,000/-(Ten
Thousand) with two sureties of the like
2
amount each to the satisfaction of the
learned J.M. Ist Class, Bettiah, West
Champaran, 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 her
appearance the petitioner will take back the
complainant to her matrimonial home to keep
the complainant as wife with full dignity
and honour.
Let the learned court below confirm
the provisional bail of the petitioner on
substantial restoration of conjugal life or
if the complainant deliberately refuses to
reside with the petitioner.
U. K. ( Dinesh Kumar Singh, J)