High Court Patna High Court - Orders

Ashok Paswan &Amp; Ors vs State Of Bihar &Amp; Anr on 9 August, 2010

Patna High Court – Orders
Ashok Paswan &Amp; Ors vs State Of Bihar &Amp; Anr on 9 August, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.28995 of 2010
                                 ASHOK PASWAN & ORS
                                            Versus
                                STATE OF BIHAR & ANR
                                          -----------

2. 09.08.2010. Heard learned counsel for the

petitioners and counsel appearing for the

State.

The petitioners are apprehending their

arrest in a complaint case in which cognizance

has been taken under Sections 498(A), 494,307,

379 and 406 of the I. P. C. and section ¾ of

the D. P. Act.

It is submitted by the learned counsel

for the petitioners that petitioner no. 2 is

the father-in-law and petitioner no. 3 is wife

of brother of the husband. There is general

allegation against petitioner nos. 2 and 3.

Moreover, petitioner no. 3 has filed the case

against the complainant’s family as contained

in Annexure-3.

Considering the aforesaid submissions,

let the petitioner nos. 2 and 3, namely, Nago

Paswan and Rajni Devi, be released on bail in

the event of their arrest or surrender before

the learned court below within a period of

twelve weeks from today in connection with

complaint case no. 59 of 2009 on furnishing

bail bond of Rs. 10,000/-(Ten Thousand)each
2

with two sureties of the like amount each to

the satisfaction of the learned C.J.M.,

Madhepura, subject to the conditions as laid

down under Section 438(2) of Cr.P.C.

So far petitioner no. 1, namely, Ashok

Paswan being the husband is concerned, he is

ready to keep the complainant as wife with full

dignity and honour.

Let notice be issued to opposite party

no.2 by registered post with A/D as well as

under ordinary process for which requisites

etc.,must be filed within two weeks.

Let the ordinary process of notice be

served upon the complainant through her lawyer

in the learned court below through the office

of the learned C.J.M., Madhepura in complaint

case no. 59 of 2009.

Let the petitioner and opposite party

no.2 appear in person on 27.09.2010 before this

court.

Let no coersive steps be taken against

the petitioner no.1, namely, Ashok Paswan, in

the meantime in complaint case no. 59 of 2009

pending in the court of the learned C.J.M.

Madhepura.

U.K.                                 ( Dinesh Kumar Singh, J.)