IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19896 of 2010
ANIL YADAV
Versus
STATE OF BIHAR
-----------
02/ 17.06.2010 Heard learned counsel appearing on behalf of the petitioner
and learned counsel appearing on behalf of the State.
The petitioner is in custody in connection with Complaint
Case No. 3392(C) of 2009 for offences punishable under Sections
498(A), 379, 323 and 494 of the Indian Penal Code.
Learned counsel for the petitioner submits that despite
several efforts being made on the part of the petitioner and his family
members the girl-complainant was not prepared to come and live at
her matrimonial house. Learned counsel submits that the petitioner is
ready to keep the complainant with full care and dignity. Learned
counsel, with reference to an application placed at Annexure-2 of the
bail application which is a petition filed on behalf of the complainant
before the court below, submits that the matter has been compromised
between the parties and that the complainant has herself stated that she
does not want to pursue the matter.
Taking into consideration the circumstances aforesaid, let
the petitioner Anil Yadav be released on bail on furnishing bail bond
of Rs. 10,000/- (rupees ten thousand) with two sureties of the like
amount each to the satisfaction of Sub-Divisional Judicial Magistrate,
Araria in connection with Complaint . Case No. 3392(C) of 2009.
Before parting with the order, I would like to observe that
-2-
the court concerned before whom the matter is pending should make
all possible efforts for any possible resolution of the dispute between
the contesting parties.
S.Sb/- (Jyoti Saran, J.)