High Court Patna High Court - Orders

Harikesh Sah vs State Of Bihar on 2 November, 2010

Patna High Court – Orders
Harikesh Sah vs State Of Bihar on 2 November, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.15548 of 2010

HARIKESH SAH, Son of Harihar Sah, Resident of Village Vijaypur, P.S. Kuchaikote, District
Gopalganj.
                                                                            ........Petitioner
                                        Versus
1.

THE STATE OF BIHAR

2. TETARI DEVI, D/O Bhikhari Sah, Resident of Village Chalwa, P.S. Gopalganj, District
Gopalganj.

…….Opposite Parties

05/- 02-11-2010 Heard learned counsel for the petitioner and Additional

Public Prosecutor for the State.

Petitioner is named accused in this complaint case being

husband of the complainant with whom he was married on 28th May,

2001. The couple is issueless and as appears from Annexure- 2, there

was a village Talaknama prepared on 31.03.2007. In spite of this as it

appears on behalf of the petitioner, it was submitted that he was ready

and willing to resume and continue the marital life with the

complainant. Consequently she was made opposite party no. 2 and

notices were issued, but none turned-up. From the order of learned

Sessions Judge, it appears that without any notice to the complainant

order may be passed.

Considering the facts and circumstances on the event of

filing a proof of an application before Family Court under Section 9 of

the Hindu Marriage Act seeking restitution of conjugal rights and also

making an offer to pay a sum of Rs. 500/- per month by way of ad

interim maintenance, subject to any order on the point by the

competent court and begin with payment, in the event of his

arrest/surrender before the court below within four weeks of receipt of
-2-

the copy of this order, petitioner, namely, Harikesh Sah, is directed to

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

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

satisfaction of Sub-Divisional Judicial Magistrate, Gopalganj in

connection with Trial No. 1640 of 2010 arising out of Complaint Case

No. 882 of 2007, subject to condition laid down under Section 438 (2)

of the Criminal Procedure Code with additional condition to remain

physically present before the court below till disposal of the case, in

case of failure on two consecutive dates and on single default in

payment, the liberty shall be deemed to be cancelled.

Praveen                                               (Akhilesh Chandra, J.)