High Court Patna High Court - Orders

Bikash Pratap Singh vs The State Of Bihar on 22 April, 2011

Patna High Court – Orders
Bikash Pratap Singh vs The State Of Bihar on 22 April, 2011
                            IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Cr.Misc. No.5762 of 2011
                                      BIKASH PRATAP SINGH
                                             Versus
                                       THE STATE OF BIHAR
                                          -----------

2. 22.04.2011 Heard the learned Counsel for the petitioner and the

learned counsel for the State as also the learned Counsel for the

Complainant.

The petitioner being husband is apprehending his

arrest in a complaint case in which cognizance has been taken under

Sections 498A of the Indian Penal Code and Section 4 of the Dowry

Prohibition Act.

Learned Counsel for the petitioner and the complainant

on instruction submitted that both sides are ready to reconcile.

However the complainant has apprehension about assault and abuse

being made by the petitioner for which during pendency of the

present case some information was given to the Police.

It is submitted by the learned Counsel for the petitioner

that that the petitioner undertakes not to ill treat the complainant

henceforth. The contention of the petitioner that he is paying

maintenance has also been controverted by the learned Counsel for

the complainant.

Considering the aforesaid stand, let the above named

petitioner, in the event of his arrest or surrender, be released on bail

provisionally for a period of six months on furnishing bail bonds of Rs.

10,000/- (Ten thousand) with two sureties of the like amount each to

the satisfaction of learned SDJM Patna in connection with Complaint

Case No. 1491 ( C ) of 2010 subject to the conditions as laid down

under Section 438(2) Cr.P.C.

Let the petitioner and the complainant appear before

the Court below on 29.4.2011 when the petitioner will take her to her

matrimonial home to keep her as wife with full dignity. The provisional

anticipatory bail of the petitioner will be confirmed by the learned court

below on two eventualities i.e. either on restoration of matrimonial

harmony substantially or the complainant refuses to reside with the

petitioner.

Snkumar/

(Dinesh Kumar Singh,J.)