High Court Patna High Court - Orders

Ishwar Chand Chaurasia @ Ishwar … vs State Of Bihar &Amp; Anr on 27 October, 2010

Patna High Court – Orders
Ishwar Chand Chaurasia @ Ishwar … vs State Of Bihar &Amp; Anr on 27 October, 2010
                      IN THE HIGH COURT OF JUDICATURE AT PATNA

                                 Cr.Misc. No.14180 of 2010

                 ISHWAR CHAND CHAURASIA @ ISHWAR CHANDRA CHAURASIA
                 S/O LATE AMIR CHANDRA CHAURASIA, R/O I/H/ 2 K.C.
                 ROAD, KASHIPUR, CHIRIYA MOR, KOLKATA, P.S.
                 CHITPURA, DISTRICT-24 PARGANA, WEST BENGAL.
                                              --PETITIONER

                                             Versus

                 1. THE STATE OF BIHAR
                 2. SMT. PUNA CHAURASIA, WIFE OF ISHWAR CHAND
                    CHAURASIA @ ISHWAR CHANDRA CHAURASIA AND
                    DAUGHTER OF RAJENDRA PRASAD CHAURASIA, R/O
                    MOHALLA-NEW COLONY, ANAITHA MATHIYA, P.S.ARA
                    NAWADA, DISTRICT-BHOJPUR.
                                              --OPP.PARTY


3   27.10.2010

Heard learned counsel for the petitioner, learned

Additional Public Prosecutor for the State and Sri Arun

Kumar Singh no.4 for complainant-informant, opposite party

no.2.

Petitioner, being husband of niece of the

complainant-informant, carry allegation of demand of dowry,

torture etc. It is submitted during course of argument that

couple intends to resume their marital life with each other at

the place of the petitioner.

Considering the facts and circumstances, on

filing of joint petition of compromise affixing pair photograph

of the couple witnessing by informant, i.e., uncle of victim

wherein the intention expressed above may be narrated, the
2

court below shall permit the couple to resume the marital life

at the place of the petitioner and shall have regular watch over

their conduct for a reasonable period on the date fixed for the

purpose, the couple shall appear before the court below

personally and report about their well being, the court below

shall pass appropriate order in accordance with law on its

satisfaction.

In the facts and circumstances, the petitioner, in

the event of arrest or surrender within four weeks from today,

is directed to be released on bail on his furnishing bonds of

Rs.10,000/- (Rupees ten thousand) with two sureties of the

like amount each to the satisfaction of the Chief Judicial

Magistrate, Bhojpur at Ara in Ara-Nawada P.S. Case no. 91

of 2009, subject to the conditions laid down in Section 438(2)

of the Code of Criminal Procedure.

(Akhilesh Chandra, J.)

AAhmad