IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.22664 of 2010
MD.IMTIYAZ
Versus
STATE OF BIHAR
-----------
03/ 25.11.2010 Heard learned counsel for the petitioner as well as
learned counsel for the complainant.
Admittedly, petitioner is husband of the complainant
and it is alleged that he used to torture the complainant on account of
non-fulfilment of illegal demand.
Learned counsel for the petitioner submits that
petitioner is ready to keep the complainant with full honour and
dignity.
Learned counsel for the complainant submits that the
complainant is too ready to lead her conjugal life with the petitioner.
In the aforesaid circumstances, this anticipatory bail
application is disposed of with direction to the petitioner as well as
complainant to appear before the learned court below on 12.01.2011
and if the petitioner and the complainant so appear before the
learned court below, the learned court below shall take steps for
reconciliation of the dispute of the parties and if the petitioner agrees
to take the complainant to his home, in that event, the learned court
below shall release the petitioner on bail on furnishing bail bond of
Rs 10,000/- with two sureties of the like amount to its satisfaction
but if reconciliation is failed on account of fault of the petitioner, in
that event, the petitioner shall be taken into custody.
In the meantime, no coercive step shall be taken
-2-
against the petitioner in connection with Complaint Case
no.252C/2009.
Let this order be communicated to the court below
(SDJM, Araria in Complaint Case no.252C/2009) through FAX at
the cost of the petitioner.
Shahid ( Hemant Kumar Srivastava, J.)