IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.16643 of 2011
Bharat Bin
Versus
The State Of Bihar & Anr.
-----------
2. 23.06.2011. Heard the learned counsels for the
petitioner and the State.
The petitioner being the husband is
apprehending his arrest in complaint case in
which cognizance has been taken under
Sections 323 and 498(A) of the Indian Penal
Code.
The marriage was performed fifteen
years prior to lodging of the complaint.
On instructions, learned counsel for
the petitioner submits that the petitioner
is ready to keep the complainant as wife
with full dignity and honour.
In that view of the matter, let the
petitioner, above named, be released on
provisional anticipatory bail for six months
in the event of arrest or surrender before
the learned court below within a period of
twelve weeks from today in connection with
complaint case no. 911(C) of 2007 on
furnishing bail bond of Rs.10,000/-(Ten
Thousand) with two sureties of the like
2
amount each to the satisfaction of the
learned J.M. Ist Class, Buxar, subject to
the conditions as laid down under Section
438(2) of the Code of Criminal Procedure.
Let the learned court below issue
notice to the complainant and on her
appearance the petitioner will take back the
complainant to keep her as wife with full
dignity and honour.
The provisional bail of the
petitioner will be confirmed by the learned
court below in two eventualities if the
matrimonial harmony is restored
substantially within six months or the wife
deliberately refuses to reside with the
petitioner.
U. K. ( Dinesh Kumar Singh, J)