IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.22435 of 2010
AMARNATH SINGH
S/o Ram Naresh Singh resident of Village Dayalpur Taraura
P.S. Mahua Dist. Vaishli Petitioner
Versus
STATE OF BIHAR Opp. Party
-----------
02/ 21.07.2010 Heard learned counsel for the petitioner and the State.
The petitioner being husband is apprehending his arrest
in a complaint case in which cognizance has been taken under sections
379, 498A of the Indian Penal Code and 3/4 of the D.P. Act.
It is shocking that the complaint has been filed within one
week of the marriage. The petitioner is ready to keep the complainant
with full honour and dignity.
In that view of the matter, let the petitioner in the event of
arrest/ surrender within twelve weeks from today be released on bail
in connection with Complaint Case no. 889 of 2009 on furnishing bail
bond of Rs 10,000-/ with two sureties of the like amount each to the
satisfaction of the Sub divisional Judicial Magistrate, Muzaffarpur
West subject to the condition as laid down under section 438(2) of the
Code of Criminal Procedure.
Let the Sub divisional Judicial Magistrate, Muzaffarpur
West issue notice to the complainant fixing a specific date on which
date the petitioner will appear and will take the complainant to her
matrimonial house. Till then the bail bond of the petitioner will be
accepted provisionally. If the complainant fails to appear within a
reasonable time or refuses to resume conjugal life then also the bail
bond of the petitioner will be accepted.
shahid (Dinesh Kumar Singh,J))