IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.2234 of 2011
NAND KISHORE SAH
Versus
THE STATE OF BIHAR & ANR.
-----------
2. 22.02.2011. Heard learned counsels for the
petitioner, complainant and the State.
The petitioner being the husband is
apprehending his arrest in a complaint case
in which cognizance has been taken under
Section 498(A) of the I.P.C.
Both the counsels of the petitioner
and the complainant on instructions submit
that both are ready to resume the conjugal
life. The husband has already filed a case
for restitution of conjugal right.
In that view of the matter, let the
husband go to complainant’s house within a
period of four weeks from today and take the
complainant to her matrimonial house when
the petitioner undertakes to keep the
complainant as wife with full dignity and
honour.
Considering the aforesaid facts, let
the petitioner above named be released on
bail 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. 1358 of
-2-
2009 on furnishing bail bond of Rs. 10,000/-
(Ten Thousand) with two sureties of the like
amount each to the satisfaction of the
learned S.D.J.M., Purnea, subject to the
conditions as laid down under Section 438(2)
of the Code of Criminal Procedure.
If the petitioner fails to comply the
undertaking given before this Court
substantially then the complainant will have
the liberty to file appropriate application
before this Court.
U.K. (Dinesh Kumar Singh,J)