IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.38990 of 2010
BRAJESH KUMAR son of Bhola Singh, resident of village-Onta,
Chandravan Tola, P.S. hathidah, Dist-Patna ...petitioner.
Versus
THE STATE OF BIHAR
Rashmi Sinha, daughter of naresh Prasad Singh,Wife of Brajesh
Kumar, resident of village-Onta,Chandravan Tola, P.S. -Hathidah,
Dist.- Patna ...opposite parties.
-----------
2 03.11.2010 Heard the parties.
This is second attempt made by the petitioner for getting
anticipatory bail in a criminal prosecution registered under sections
498 A and 323 of the Indian penal Code. Prayer for anticipatory bail
made on behalf of the petitioner was earlier rejected by an order dated
21.04.2010 passed in Cr. Misc.No. 42343of 2009(Annexure-1) on the
ground that despite opportunity given to the petitioner the compromise
could not be arrived at between the parties either for restoration of
matrimonial relationship or for one time settlement of dispute.
Learned counsel for the petitioner submits that now the
matter has been compromised between the parties. After the aforesaid
order dated 21.04.2010 a joint compromise petition has been filed in
the court on 22.5.2010.
Be that as it may, for the reasons recorded in the previous
order dated 21.04.2010, this court is not inclined to accede to the
prayer made on behalf of the petitioner for grant of anticipatory bail.
It is accordingly rejected. However, in view of statement made by
the petitioner about compromise having been arrived at between the
petitioner and the complainant, the petitioner would be well advised to
appear in the court below within a period of four weeks from today
2
along with the complainant and if the court below, after recording the
statement of the complainant is satisfied about the genuineness of the
compromise then in that case prayer for regular bail of the petitioner
may be considered favourably and if possible disposed of on the
same day.
With the aforesaid observation and direction, the present
application stands disposed of.
Let this order be communicated through fax at the cost of
the petitioner.
( Birendra Prasad Verma, J )
M.Rahman