IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.8212 of 2011
MUNINDARA PASWAN
Versus
THE STATE OF BIHAR
-----------
2. 04.04.2011. Heard the learned counsels for the
petitioner and the State.
The petitioner being the husband is
apprehending his arrest in complaint case in
which cognizance has been taken under
Sections 498A and 406 of the Indian Penal
Code.
On instructions, learned counsel for
the petitioner submits that the petitioner
is ready to keep the complainant as wife
with full dignity and honour but it is the
complainant is not ready to resume the
conjugal life.
In that view of the matter, let the
petitioner, above named, be released on
provisional anticipatory bail for six months
in the event of arrest or surrender before
the learned court below within a period of
twelve weeks from today in connection with
complaint case no. 1353 of 2009 on
furnishing bail bond of Rs.10,000/-(Ten
Thousand) with two sureties of the like
2
amount each to the satisfaction of the
learned C.J.M., Muzaffarpur,, subject to the
conditions as laid down under Section 438(2)
of the Code of Criminal Procedure.
Let the learned court below issue
notice to the complainant and on her
appearance the petitioner will take back the
complainant to keep the complainant as wife
with full dignity and honour.
The provisional bail of the
petitioner will be confirmed by the learned
court below in two eventualities if the
matrimonial harmony is restored
substantially within six months or the wife
deliberately refuses to reside with the
petitioner.
U. K. ( Dinesh Kumar Singh, J)