High Court Patna High Court - Orders

Arvind Kumar Sinha @Arvind Kumar vs The State Of Bihar on 5 September, 2011

Patna High Court – Orders
Arvind Kumar Sinha @Arvind Kumar vs The State Of Bihar on 5 September, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.3607 of 2008
                        Arvind Kumar Sinha @Arvind Kumar
                                        Versus
                                  The State Of Bihar
                            For the Petitioner---Manoj Kumar Jha
                            For the State--Pronoti singh
                            For the OP--- Kumari Jyoti

4        05.09.2011

This application under Section 482 Cr. P.C is directed to

quashed the order dated 22.8.06 passed by the Court of S.D.J.M , Patna

in Complaint Case No. 1595C/06 whereby on inquiry the petitioner

have been summoned finding prima facie case for offence under

Section 323, 498A of the Indian Penal Code.

The learned counsel appearing on behalf of the petitioner

submits that the dispute has been settled in between petitioner Arvind

Kumar and his wife OP No. 2 Veena Sinha cordial relationship has

been also developed and both are residing together happily. Learned

counsel appearing on behalf of the OP. No. 2 also submits that

petitioner and his wife are leading the happy conjugal life on

developing good relation. On this score the impugned could not be said

to be abuse of the process of the court.

Accordingly this application is dismissed. However, it is

made clear that on filing the compromise petition by the petitioner and

OP No. 2, in the trial court, the trial court will dispose of the case

preferably within three weeks taking the evidence in the light of

compromise.

Let the copy of this order be transmitted to the court

concerned through fax at the cost of the petitioner.

Namita                                        ( Rajendra Kumar Mishra, J.)