High Court Patna High Court - Orders

Mrs.Abha vs State Of Bihar &Amp; Anr on 6 December, 2010

Patna High Court – Orders
Mrs.Abha vs State Of Bihar &Amp; Anr on 6 December, 2010
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.25240 of 2009
                                            MRS.ABHA
                                               Versus
                                   STATE OF BIHAR & ANR
                                             -----------

10. 06.12.2010 Heard the parties.

Bail granted to O.P. No.2 is sought to be cancelled on

the ground that merit was not justifying to allow the O.P.No.2 to

bail, complainant was not heard and he (O.P.No.2) is giving

threatening her witnesses. Merit if can be taken for rejection of the

bail petition is attached with hearing of the complainant, strained

relation is admitted fact, both are living separately either on ouster

by the husband or at her(wife’s) own sweet- will, but divorce case

is there on behalf of the husband and maintenance case on behalf

of the wife. Apart from this, complaint case is filed. In that

circumstance, prevention of witnesses or giving threatening to

them in complaint case may never be believed for cancellation of

the bail otherwise every litigation would have been gone in favour

of the husband without hearing the wife, but it appears kin contest

between the parties. Any document if was not genuine is not

considered while allowing bail to the husband.

So, I find it not a fit case in which bail granted to

O.P.No.2 may be cancelled.

Accordingly, prayer of cancellation of bail stands

dismissed.

Vikash                                                  ( Mandhata Singh, J.)