IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.28175 of 2011
Basant Singh, Son of Bilar Singh @ Ram Ekbal Singh,
resident of Village Dhangain Tola, P.S. Bikramganj,
District Rohtas.
-------Petitioner
Versus
1.The State Of Bihar.
2.Dhramsheela Devi, D/o Sri Ram Bhagwan Singh,
resident of Village Pawara Tola, P.O. Kusumhara, P.S.
Suryapura, District Rohtas.
-----Opposite Parties
--------------
03/- 16/11/2011 Supplementary affidavit has been filed on behalf of the
petitioner.
Heard learned counsel for the petitioner, learned counsel
for the complainant and learned Additional Public Prosecutor for
the State.
The petitioner apprehending his arrest in connection with a
case registered for the offence punishable under Sections 120B,
323, 380, 406 and 498A/34 of the Indian Penal Code besides
Sections ¾ of the Dowry Prohibition Act, is one of the named
accused in this complaint case being husband of the complainant
with allegation of demand of dowry, torture etc.
Submission of the Bar is that the couple intends to resume
and continue their matrimonial relationship with each other with
all due dignity and care in respect to their sentiments and
sentiments of their respective families.
In view of the above, in the event of petitioner filing an
application before the court below stating such intention/parties
files joint petition of compromise, in the event of his
arrest/surrender within four weeks, let the above named petitioner
be enlarged on bail on furnishing bail bond of Rs. 10,000/- (ten
thousand only) with two sureties of the like amount each to the
satisfaction of Sub-Divisional Judicial Magistrate, Bikramganj,
District Rohtas, in connection with Complaint Case No. 728 of
2010, subject to condition laid down under Section 438 (2) of the
Code of Criminal Procedure with additional condition to attend the
court regularly till disposal of the case and in case of failure on
two consecutive dates without giving any reasonable explanation,
the privilege granted shall be deemed to be cancelled. Further,
additional condition, in the event of filing individual petition on
behalf of the petitioner or joint petition of compromise by the
parties, stating such intention, the court below on receipt of
positive response from the complainant permit the couple to reside
at their place of choice on the condition to report personally to the
court below on the dates fixed for the purpose and only after being
satisfied of their conduct for a reasonable period, the court below
shall pass appropriate order in accordance with law.
( Akhilesh Chandra, J.)
Praveen/-