High Court Patna High Court - Orders

Ghanshyam Mishra @ Bittu Mishra vs The State Of Bihar on 4 November, 2011

Patna High Court – Orders
Ghanshyam Mishra @ Bittu Mishra vs The State Of Bihar on 4 November, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Criminal Miscellaneous No.33510 of 2011
                   Ghanshyam Mishra @ Bittu Mishra, S/O-Ram Ganesh Mishra
                                              Versus
                                     The State Of Bihar
                                 ----------------------------------

03 04.11.2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the State assisted by

learned counsel for the informant.

Petitioner being husband of the informant is in jail

custody since 09.08.2011 in a case registered under Sections 323,

498 A, 307, 494, 379, 315, 511/34 of the Indian Penal Code and

¾ of Dowry Prohibition Act.

At the very outset, learned counsel for the petitioner

pointed out that the marriage of petitioner was solemnized with

informant in the year 2004 but after marriage, the informant

hardly spent four to five months at the house of the petitioner and

after that without having any reason she left the house of the

petitioner and started residing at her natal place and subsequently,

she filed the present case in the year 2008. It is further pointed

out by him that in spite of the above stated facts the petitioner is

still ready to keep the informant with him with full honour and

dignity but it is informant who does not want to lead her conjugal

life with the petitioner.

Learned counsel appearing for the informant refuted

the above stated submissions and submitted that informant is

always ready to lead her conjugal life with petitioner, if he keeps

her with full honour and dignity. It is further submitted by him
-2-

that the learned court below may be directed by this Court to take

efforts to patch up the dispute of the parties.

In the aforesaid circumstances, petitioner, namely,

Ghanshyam Mishra @ Bittu Mishra is directed to be released on

bail provisionally for the period of four months on execution of

bail bonds of Rs. 10,000/- (Ten Thousand) with two sureties of

the like amount each to the satisfaction of Chief Judicial

Magistrate, Sitamarhi in connection with Riga P.S. Case No. 63

of 2008 Subject to condition that after release of the petitioner

from judicial custody, the learned Chief Judicial Magistrate,

Sitamarhi shall issue notices to petitioner as well as informant

fixing a date for reconciliation and shall explore the possibilities

to patch up the dispute of the parties. It is made clear that if the

learned Chief Judicial Magistrate, Sitamarhi succeeds in his

attempt, the learned Chief Judicial Magistrate shall confirm the

provisional bail of the petitioner granted by this Court on its own

level but if he fails in his attempt on account of rigid and non-

cooperative approach of the petitioner, he shall not confirm the

provisional bail granted by this Court to petitioner and shall

report the entire facts to this Court. It is also made clear that if he

fails to patch up the dispute of the parties on account of rigid and

non-cooperative approach of the informant without having any

reason, he shall confirm the provisional bail of the petitioner and

shall also report the above stated fact to this Court. It goes

without saying that learned Chief Judicial Magistrate, Sitamarhi
-3-

shall complete all the above stated formalities within four months

from the date of receipt of this order.

Let this matter be listed after four months or after

receipt of the report of Chief Judicial Magistrate, Sitamarhi,

whichever is earlier.

SHAHZAD                   (Hemant Kumar Srivastava, J)