IN THE HIGH COURT OF JHARKHAND AT RANCHI
A. B. A. No. 1531 of 2010
---
Abinash Kumar alias Abhinash Kumar ... ... Petitioner
Versus
The State of Jharkhand ... ... Opposite Party
---
CORAM : HON'BLE MR. JUSTICE R. K. MERATHIA
---
For the Petitioner : Mr. P. K. Mukhopadhyay, Advocate
For the Opposite Party :
---
6. 17.03.2011
: I. A. No. 2733 of 2010:
It is submitted on behalf of complainant – Pratima Kumari
that after getting anticipatory bail from this Court, Abinash Kumar – the
petitioner (husband) assaulted and abused her and his younger brother
– Manoj Kumar is compelling her to leave the matrimonial home and
they started torture in several ways, and therefore, the anticipatory bail
granted to the petitioner be cancelled.
In my opinion, such a course will further create
complications in the relationship. However, the court concerned is
directed to refer the petitioner and the complainant for
mediation/conciliation.
The parties are directed to cooperate in conciliation.
With these observations, this I. A. stands disposed of.
(R. K. Merathia, J.)
R. Shekhar Cp 3