High Court Jharkhand High Court

Mahendra Kumar Das vs State Of Jharkhand on 5 April, 2011

Jharkhand High Court
Mahendra Kumar Das vs State Of Jharkhand on 5 April, 2011
           IN THE HIGH COURT OF JHARKHAND AT RANCHI

                         A.B.A. No. 613 of 2011

           Mahendra Kumar Das                ...   ....Petitioner

                              Vs.
           The State of Jharkhand ... ....   ....Opposite Party

CORAM:     HON'BLE MR. JUSTICE PRASHANT KUMAR

           For the Petitioner:         Mr. Mahendra Singh Chhabra
           For the State:              Mr. D.K. Prasad , APP
           For the Informant:          Mr. S. Rahman

3/05.04.2011

: Anticipatory bail application filed by petitioner Mahendra
Kumar Das is moved by Sri. Mahendra Singh Chhabra and opposed by
Sri. D.K. Prasad, learned Additional P.P. and Mr. S. Rahman, learned
counsel for the informant.

Learned counsel for the petitioner submits that petitioner
is husband and he undertake that he will keep the informant as his
wife with all respect and dignity.

Learned counsel for the informant submits that if
petitioner give the aforesaid undertaking, then the informant have no
objection in residing with the petitioner.

In view of the aforesaid submissions raised by the parties,
I allow this application and direct the petitioner to surrender in the
court below positively on 19.04.2011. On that date the informant is
also directed to remain present in the court below and in that event,
the court below will grant bail to the petitioner, above named, on
furnishing bail bond of Rs. 10,000/-(Ten Thousand) with two sureties of
the like amount each to the satisfaction of Chief Judicial Magistrate,
Dhanbad in connection with Dhanbad P.S. Case No. 694 of 2010 ( G.R.
No. 2645 of 2010), subject to the condition as laid down under section
438(2) of the Cr.P.C.

Court below is further directed to send the informant
along with petitioner after taking a written undertaking from him that
he will keep informant as his wife with all respect and honour and he
will not torture her in future. If the informant have any grievance
regarding the behaviour of petitioner, she may file an application in
the court below and the court below after making necessary enquiry,
pass order in accordance with law.

( Prashant Kumar,J.)

Sharda/-