IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.6201 of 2011
MD. SHARFUDDIN ANSARI
Versus
THE STATE OF BIHAR
-----------
2 25.04.2011 Heard learned counsels for the petitioner and
the State.
The petitioner being the husband is
apprehending his arrest in a complaint case in which
cognizance has been taken under Sections 498A and
323/34 of the Indian Penal Code.
Learned counsels for the petitioner and the
complainant, on instructions, submit that both sides are
ready for resumption of conjugal life.
In that view of the matter, let both, petitioner
and the complainant, appear before the learned court
below on 9th of May, 2011 when the petitioner will take
the complainant to her matrimonial house to keep her
as wife with full dignity and honour.
Considering the aforesaid facts, let the above
named petitioner, be released on provisional
anticipatory bail for six months, in the event of his
arrest or surrender before the learned Court below
2
within a period of 12 weeks from today, on furnishing
bail bond of Rs. 10,000/- (ten thousand) with two
sureties of the like amount each to the satisfaction of
the learned Chief Judicial Magistrate, Vaishali at
Hajipur in connection with Complaint Case No. C1-
507/2010, subject to the conditions as laid down under
Section 438(2) Cr.P.C.
The provisional bail of the petitioner will be
confirmed in two eventualities (i) if the matrimonial
harmony is substantially restored or (ii) if the
complainant deliberately refuses to reside with the
petitioner.
(Dinesh Kumar Singh, J.)
Amrendra/-