High Court Patna High Court - Orders

Manoj Kumar Singh vs The State Of Bihar on 17 March, 2011

Patna High Court – Orders
Manoj Kumar Singh vs The State Of Bihar on 17 March, 2011
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Cr.Misc. No.4289 of 2011
 MANOJ KUMAR SINGH, SON OF SUDHANSU SEKHAR SINGH, RESIDENT
 OF VILLAGE RAM CHANDRAPUR, P.S. PRANPUR, DISTRICT KATIHAR
                                                                ----PETITIONER
                                    Versus
 THE STATE OF BIHAR-------------------------------------------------OPP. PARTY
                                  -----------

2. 17.3.2011 Heard learned counsel for the petitioner and learned

APP for the State.

The petitioner being husband is apprehending his

arrest in a complaint case in which cognizance has been

taken under Sections 498A IPC and 3/4 of the Dowry

Prohibition Act.

It is submitted by learned counsel for the petitioner,

on instruction, that the petitioner is ready to keep the

complainant as wife with full dignity and honour.

Considering the aforesaid stand, let the petitioner, in

the event of his arrest or surrender, be released on bail

provisionally on furnishing bail bond of Rs.10,000/-

(Rupees ten thousand) with two sureties of the like amount

each to the satisfaction of Chief Judicial Magistrate,

Araria, in connection with Complaint Case No. 941/09,

subject to the conditions as laid down under Section 438(2)

Cr.P.C.

2

Let learned court below issue notice to the

complainant and on her appearance the petitioner will take

her back to her matrimonial house. The provisional bail

will be confirmed either on restitution of matrimonial

harmony subsequently within a period of six months or the

complainant deliberately refuses to accompany the

petitioner.

(Dinesh Kumar Singh, J.)

Spal/