IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.4967 of 2011
Md. Sonu, Son of Md. Moin, resident of Mohalla-Thawai, P.S.-Bihar,
District-Nalanda. -Petitioner.
VERSUS
The State of Bihar -Opposite Party.
-----------
02 03.03.2011 The petitioner is the husband and is in custody since
25.10.2010 in relation to Rahui (Wena) P.S. Case No.32 of 2009
instituted under Sections 498A & 406 of the Indian Penal Code. The
case was lodged by his wife. She alleges that there has been constant
torture and misbehaviour with her for dowry.
Learned counsel for the petitioner submits that the
informant invariably runs from the house for which petitioner has
already filed suit for restitution of conjugal rights. However, he
submits that recently the matter has been compromised as between the
parties in which the informant has taken Rs.24000/-.
In my view, the compromise having been entered, the
parties should move for bail before the S.D.J.M., Nalanda at
Biharsharif, on the basis of the compromise petition, who would verify
the same. If he finds that the compromise has been entered into then
he would release the petitioner on furnishing a bail bond of
Rs.10,000/- (Rupees Ten Thousand) with two sureties of like amount
each.
Let this order be communicated by FAX to the Court
concerned at the cost of the petitioner.
Trivedi/ (Navaniti Prasad Singh, J.)