High Court Jharkhand High Court

Dinesh Prasad Verma @ Dinesh Verma vs State Of Jharkhand on 8 November, 2011

Jharkhand High Court
Dinesh Prasad Verma @ Dinesh Verma vs State Of Jharkhand on 8 November, 2011
          IN THE HIGH COURT OF JHARKHAND AT RANCHI
                         B.A. No. 5928 of 2011

          Dinesh Prasad Verma @ Dinesh Verma ..... Petitioner
                                  Versus
          1. The State of Jharkhand
          2. Kalika Devi               .... Opposite Parties

          CORAM:      HON'BLE MR. JUSTICE H.C. MISHRA

          For the Petitioner      :Mr. Shree Nivas Roy
          For the State           :A. P.P.
          For the Complainant            :Mr. Aishwarya Prakash

                            -----
3/08.11.2011

Heard learned counsel for the petitioner, learned A.P.P. for the
Prosecution and as also learned counsel for the complainant who appeared
upon notice.

Petitioner has been made accused for the offence under Sections
498A of the Indian Penal Code and 3 / 4 of Dowry Prohibition Act, in
connection with Complaint Case No. 1246 of 2009, T. R. No. 1373 of 2009.

Leaned counsel for the petitioner has submitted that the petitioner is
ready to keep his complainant-wife alongwith him and the complainant is
also ready to live with her husband, though on the earlier occasion, the
petitioner had refused to take his wife alongwith him in the court below.

However, since both the parties are now ready to live together, it is
directed that the father of the petitioner shall bring his daughter-in-law from
the matrimonial home and thereafter, joint petition shall be filed in the court
below stating the fact that the daughter-in-law has been brought into the
matrimonial home whereupon, the court below shall release the petitioner
Dinesh Prasad Verma @ Dinesh Verma on provisional bail till 17.02.2012, on
furnishing bail bond of Rs.10,000/- (Rupees Ten Thousand) with two sureties
of like amount each to the satisfaction of learned Judicial Magistrate 1st
Class, Giridih in connection with Complaint Case No. 1246 of 2009, T. R. No.
1373 of 2009.

List this case for Admission on 13.02.2012 on which date the learned
counsels appearing both the sides shall inform this Court about the conduct
of the parties in the meantime.

(H. C. Mishra, J)
Umesh/-