IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.11455 of 2011
MAHESH PRASAD
Versus
THE STATE OF BIHAR
-----------
02. 27.04.2011 Petitioner being husband is apprehending his
arrest in a complaint case in which cognizance has been
taken under Sections 498A, 406, 323/34 of the I.P.C.
Learned counsels for the petitioner and
complainant, on instructions submit that both sides are
ready for resumption of the conjugal life.
Considering the aforesaid stands of the parties,
let the petitioner namely Mahesh Prasad, in the event of
his arrest or surrender before the Court below within a
period of 12 weeks from today, be released on provisional
bail for six months, on furnishing bail bond of Rs.
10,000/-(ten thousand) with two sureties of the like
amount each to the satisfaction of S.D.J.M., Siwan in
connection with Complaint Case No. 2059 of 2009.
Let petitioner and complainant appear before
learned Court below on 9th of May, 2011 when the
petitioner will take the complainant to her matrimonial
house to keep her as wife with full dignity and honour.
The provisional anticipatory bail of the petitioner
will be confirmed by the learned Court below on
substantial restoration of the matrimonial harmony
2
within a period of six months, or if the complainant
deliberately refuses to reside with the petitioner.
Shageer ( Dinesh Kumar Singh, J)