High Court Patna High Court - Orders

Munindara Paswan vs The State Of Bihar on 4 April, 2011

Patna High Court – Orders
Munindara Paswan vs The State Of Bihar on 4 April, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.8212 of 2011
                                 MUNINDARA PASWAN
                                            Versus
                                 THE STATE OF BIHAR
                                          -----------

2. 04.04.2011. Heard the learned counsels for the

petitioner and the State.

The petitioner being the husband is

apprehending his arrest in complaint case in

which cognizance has been taken under

Sections 498A and 406 of the Indian Penal

Code.

On instructions, learned counsel for

the petitioner submits that the petitioner

is ready to keep the complainant as wife

with full dignity and honour but it is the

complainant is not ready to resume the

conjugal life.

In that view of the matter, 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. 1353 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 C.J.M., Muzaffarpur,, 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 keep the complainant as wife

with full dignity and honour.

The provisional bail of the

petitioner will be confirmed by the learned

court below in two eventualities if the

matrimonial harmony is restored

substantially within six months or the wife

deliberately refuses to reside with the

petitioner.

U. K.                                    ( Dinesh Kumar Singh, J)