High Court Patna High Court - Orders

Bhagwat Singh & Anr. vs The State Of Bihar on 3 November, 2011

Patna High Court – Orders
Bhagwat Singh & Anr. vs The State Of Bihar on 3 November, 2011
                         IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Criminal Miscellaneous No.20212 of 2011
                   1.     Bhagwat Singh, son of late Ram Avtar Singh
                   2.     Ram Kinkar Singh, son of Bhagwat Singh, both residents of
                          House No. 46, Gaya Colony, Moghalsarai, District - Chandauti,
                          Uttar Pradesh.
                                                                         ---------- Petitioners.
                                                    Versus
                   1.     The State of Bihar
                   2.     Pratima Pandey, wife of Ram Kinkar Singh, village - Raunia,
                          P.S. - Khidarsarai, Distt. - Gaya, at present address - Pratima
                          Pandey, D/o - Vidya Sagar Pandey, vill - Bhakura, P.S. -
                          Simri, District - Buxar.
                                                                    ------Opposite Parties.
                                                    ******

04. 03.11.2011 Heard learned counsel for the petitioners and learned

Additional Public Prosecutor for the State.

The two petitioners apprehending their arrest in

connection with Complaint Case No. 1086C/2010, Trial No.

1562/2011, for offences under Sections 498A and 420 of the Indian

Penal Code and 4 of Dowry Prohibition Act, are respectively father-

in-law and husband of the complainant opposite party no. 2 with

allegation of demand of dowry, torture etc. Submission is that under

compelling circumstances petitioner no. 2 had to file an application

under Section 9 of the Hindu Marriage Act seeking restitution of

conjugal rights against the complainant, but on failure he had to file

an application under Section 13 of the Act, wherein he has obtained

an ex parte decree of divorce by competent court vide order dated

04.11.2010 passed in Matrimonial Case No. 150/2010 from the court

of Civil Judge, Chandauli (U.P.). Though, the aforesaid ex parte

decree has recently been set aside at the instance of complainant

opposite party no. 2, but meanwhile, petitioner no. 2 has already
solemnized another marriage. It is also submitted that recently one

Miscellaneous Case No. 14M/2011 has also been filed under Section

125 Cr.P.C. and pending before Principal Judge, Family Court, Buxar

(Bihar), but, petitioner due to lack of knowledge could not appear.

However, to avoid further complication, subject to any order of

competent court petitioner no. 2 is ready to pay a sum of Rs. 1000/-

per month by way of interim maintenance to the complainant subject

to any order of competent court on the point.

Considering the facts and circumstances of the case, in the

event of filing an application before the court below stating such

intention and start making payment, in the event of their arrest or

surrender within a period of four weeks, let the above-named petitioners

be enlarged on bail on furnishing bail bond of sum of Rs. 10,000/- (ten

thousand only) each with two sureties of the like amount each to the

satisfaction of Chief Judicial Magistrate, Buxar, in connection with

Complaint Case No. 1086C/2010, Trial No. 1562/2011, subject to

condition under section 438(2) of the Code of Criminal Procedure, and

additional condition to attend the court regularly till disposal of the

case, in the event of failure on two consecutive dates, without any

reasonable explanation or any default in payment, the privilege granted

shall be deemed to be cancelled.

( Akhilesh Chandra, J.)
Rajeev/-