IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.5601 of 2010
1. AJAY MISHRA @ AJAY KUMAR MISHRA S/O JATA SHANKAR
MISHRA R/O VILL.- SAURATH, P.S.- RAHIKA, DISTT.-
MADHUBANI. ....PETITIONER.
Versus
1. THE STATE OF BIHAR.
2. BABLI MISHRA DAUGHTER OF NAVEEN CHANDRA JHA
RESIDENT OF VILLAGE MOHALLA- BINOD NAGAR, GALI NO. 13
P.S. BHANDAWALI, NEW DELHI. ...OPPOSITE PARTIES.
-----------
6. 11.02.2011 Heard learned counsel for the petitioner and
learned counsel for the State.
The petitioner is the husband and apprehends
arrest in Rahika P.S.Case No. 140 of 2009 instituted under
Sections 379 and 498A of the Indian Penal Code read with
Section ¾ of the Dowry Prohibition Act.
For almost last one year this Court makes
efforts for reconciliation. Both the parties agreed that they
are staying in Delhi but fighting litigations in Bihar. The
husband, petitioner states that he is ready to keep the wife
and wife is ready to serve him and his family members as
a Bahu in the house. Opposite party No. 2, the wife flatly
refused that the petitioner may come and stay with her and
her parents. The husband does not earn enough to satisfy
the wife.
Be that as it may, in the event of
arrest/surrender within four weeks from the date of
receipt/production of a copy of this order petitioner, above
named, is directed to be released on bail on furnishing bail
bond of Rs. 10,000/-(Ten Thousand) with two sureties of
2
the like amount each to the satisfaction of the learned
Chief Judicial Magistrate, Madhubani in connection with
Rahika P.S. Case No. 140 of 2009.
Devendra/ ( Navaniti Prasad Singh, J.)