High Court Jharkhand High Court

Piyush Kumar Jha vs State Of Jharkhand on 5 September, 2011

Jharkhand High Court
Piyush Kumar Jha vs State Of Jharkhand on 5 September, 2011
             IN THE HIGH COURT OF JHARKHAND AT RANCHI

                                  A.B.A. No. 1673 of 2011
                                        ------
             Piyush Kumar Jha                                    ...    ......          Petitioner
                                         Versus

             1. The State of Jharkhand
             2. Shila Jha                         ....   ...     ....   ...             Opp. Parties
                                         ------

             CORAM:        HON'BLE MR. JUSTICE D.N. UPADHYAY
                                      ------
            For the Petitioner        :       Mr. S.K. Upadhyay, Advocate
            For O.P. No.2             :       Mr. Dilip Kumar Prasad, Advocate
            For the State             :       A.P.P.
                                              -----
03 /05.09.2011

Heard learned counsel for the parties.

Petitioner is accused in a case registered under Sections 323 & 498-A of the

Indian Penal Code.

It reveals that the complainant Shila Jha was subjected to torture by her husband

and in-laws for want of Rs.50,000/- and a T.V. The petitioner has filed a petition for

divorce and got the signature of the complainant in order to convert the same into

mutual petition for divorce. The complainant learnt about the misdeed committed so,

and she filed a petition to annul the said order.

It is submitted that the complainant is not willing to live with the petitioner and

therefore, a petition for divorce was filed and with the consent of the complainant it

was converted into the petition for mutual divorce. It is incorrect to say that the

petitioner has demanded dowry for which the complainant was subjected to torture.

Learned counsel for the State as well as learned counsel appearing for

complainant have opposed the prayer for bail. Learned counsel for the complainant has

submitted that the petitioner is having habit to file frivolous petition in the Court

making absurd allegation.

It appears that the chances of reconciliation between the spouses has become

remote. The parties are at liberty to proceed with the case to get justice but till then,

considering matrimonial nature of the offence, above named petitioner is directed to

surrender in the Court below within a fortnight and on such surrender or in the event of

his arrest the petitioner shall be released on bail by the Court below on furnishing bail

bond of Rs. 10,000/- (Ten thousand) with two sureties of the like amount each to the

satisfaction of learned S.D.J.M., Ranchi in connection with Complaint Case No.2339 of

2009 subject to the conditions as laid down under Section 438 (2) of the Cr.P.C.

NKC                                                                     (D.N. Upadhyay, J)