IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.29501 of 2010
MANOJ DAS
Versus
THE STATE OF BIHAR
4 01/12/2010
Heard learned counsel for the petitioner as well as
learned counsel for the state.
Petitioner is husband of the complainant.
Admittedly, prior to filing of Complaint Case No. 2517 C of
2008, the complainant had filed Complaint Case bearing
Complaint Case No. 437 of 2003 before the Sub Divisional
Judicial Magistrate, Begusarai and above said complaint
case was ended on account of compromise.
Annexure-3 is said to be legal notice which has
been sent by complainant to the petitioner asking him to
hand over Rs 150,000/- to her for mutual separation.
Apart from the aforesaid fact, it is obvious from the
record that registered as well as ordinary notices were sent
to the complainant but she did not appear before this court in
spite of valid service of notice on her brother.
Considering the aforesaid facts and circumstances
as well as period of detention of the petitioner in judicial
custody, the petitioner, namely, Manoj Das is directed to be
released on bail on furnishing bail bond of Rs 10,000/- (ten
thousand) with two sureties of the like amount each in
connection with Complaint Case No. 2817 C of 2008 to the
-2-
satisfaction of Sub Divisional Judicial Magistrate, Begusarai.
AKV/- (Hemant Kumar Srivastava,J.)