IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.29027 of 2009
Pulekesh Kumar Singh Bablu, Son of Kishore Kaushlendra Prasad Singh, Resident of Mohalla
Ramdayalu Nagar Lane, Road No. 6, (Sadoyra), PS Kazi Mohammadpur, District Muzaffarpur.
----- Petitioner
Versus
1. The State of Bihar.
2. Anupma Kumari @ Gudiya (Wife of Pulekesh Kumar Singh), Daughter of Ganesh
Sharma, Resident of Mohalla Baban Bigha, Kanhauli, PS Mithanpura, District
Muzaffarpur. ------ Opposite Parties.
-----------
9 16.11.2011 Heard learned counsel for the
petitioner and the counsel appearing on behalf
of the opposite party no. 2.
Both the parties have been living
together for the past two years. The main
problem, if any, between them is that the
complainant is not able to adjust in the
village with her husband. For the past two
years she has not made any complaint that her
husband ill-treats her in any manner. One of
the main reasons which have caused this dispute
between the parties is because of the case
pending between them. It has been submitted by
the petitioner that he has to visit the Court
every two months and infact the complainant
along with her father have given a statement
before charge during the pendency of this
application. Under these circumstances, it is
difficult to expect that any good feeling can
be restored between them as whatever little
2
headway is made by virtue of the fact that they
are living together in the same house, it is
destroyed by the fact that the father of the
complainant and the complainant have made
statements in Court against the husband.
Taking all these facts into
consideration, provisional bail granted to the
petitioner on 17.9.2009 in connection with
Complaint Case No. 1128 of 2008 is hereby
confirmed. The complainant is free to make a
decision either to live with her husband or to
go with her father and mother. In case she
goes with her husband, he should look after her
in the proper manner.
Sanjay (Sheema Ali Khan, J.)