IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.5237 of 2011
RAM SHARAN MAHTO
Versus
THE STATE OF BIHAR
-----------
2. 04.03.2011. Heard learned counsels for the
petitioner and the State.
The petitioner being the husband is
apprehending his arrest in a case registered
under Section 498A of the I.P.C.
It is submitted by the learned
counsel for the petitioner on instructions
that the petitioner is ready to keep the
daughter of the informant as wife with full
dignity and honour.
In that view of the matter, let the
petitioner above named be released on bail
in the event of arrest or surrender before
the learned court below within a period of
twelve weeks from today in connection with
Madhepur P.S. Case No. 86 of 2009 on
furnishing bail bond of Rs.10,000/-(Ten
Thousand) with two sureties of the like
amount each to the satisfaction of the
learned A.C.J.M. Jhanjharpur, District-
Madhubani, subject to the conditions as laid
down under Section 438(2) of the Code of
2
Criminal Procedure.
Let the learned court below accept
the bail bond of the petitioner
provisionally and issue notice to the
informant’s daughter and on appearance of
the informant’s daughter, fix a date for
appearance of the parties when the
petitioner will take back the informant’s
daughter to her matrimonial home.
The bail bond of the petitioner will
be finally accepted on two eventualities
either the wife refuses to accompany the
petitioner or the matrimonial harmony is
restored.
U. K. ( Dinesh Kumar Singh, J)