High Court Patna High Court - Orders

Digvijay Mishra vs The State Of Bihar on 3 March, 2011

Patna High Court – Orders
Digvijay Mishra vs The State Of Bihar on 3 March, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.1172 of 2011
                                  DIGVIJAY MISHRA
                                          Versus
                               THE STATE OF BIHAR
                                        -----------

3 03.03.3011 Heard learned counsel for the petitioner as well

as learned counsel for the state. None appears on behalf of

the informant.

Supplementary affidavit is filed stating this fact

that the learned Additional Sessions Judge has committed

error on record observing this fact that the informant is not

legally wedded wife of the petitioner.

Petitioner is husband of the informant and it is

submitted on his behalf that he is ready to keep the

informant with full honour and dignity but it is the informant

who does not want to lead her conjugal life. It is further

submitted on behalf that he has not solemnized his second

marriage though there is specific case of the prosecution

that the petitioner has solemnized his second marriage.

In the aforesaid circumstances, the petitioner,

namely, Digvijay Mishra is directed to be released on bail

provisionally for the period of three months on furnishing bail

bond of Rs 10,000/- (ten thousand) each with two sureties of

the like amount each in connection with Shikarpur P.S. Case

No. 286 of 2010 to the satisfaction of Chief Judicial

Magistrate, Bettiah, West Champaran.

2

It is made clear that after release of the petitioner

from custody, the learned Chief Judicial Magistrate/trial court

shall issue notices to the petitioner as well as informant

fixing a date for reconciliation and shall take all possible

steps to patch up the dispute of the parties. It goes without

saying that if the Chief Judicial Magistrate,Bettiah/trial court

succeeds in his attempt of reconciliation, the Chief Judicial

Magistrate/trial court shall confirm the provisional bail

granted to the petitioner but if Chief Judicial

Magistrate,Bettiah/trial court fails in his attempt on account

of non-cooperation or rigid approach of the petitioner, the

trial court shall not confirm the provisional bail granted to the

petitioner. It is also made clear that if the informant denies to

lead her conjugal life with petitioner on the ground of

solemnization of second marriage by the petitioner, that

would be a valid ground for her denial.

AKV/-                                ( Hemant Kumar Srivastava,J.)