IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.1034 of 2011
RABINDRA SHARMA, SON OF RAJENDRA SHARMA
Versus
THE STATE OF BIHAR
-----------
02 11.02.2011 Heard learned counsel for the petitioner as well
as learned Public Prosecutor for the State.
Petitioner seeks his bail in connection with
Complaint Case No. 11 of 2009 for the offence punishable
under Sections 498A and 379 of the Indian Penal Code.
Petitioner is husband of the complainant and
admittedly, the marriage of petitioner had taken place in the
year 2004 and the complaint case was filed in the year 2009
i.e. after five years of the marriage. The impugned order of
learned Ist Additional Sessions Judge, Nawadah reveals that an
attempt to patch up the dispute of the parties was taken by him
but complainant flatly refused to lead her conjugal life with the
petitioner.
Considering the aforesaid facts and
circumstances as well as submissions of the parties above
named petitioner is directed to be released on bail on
furnishing bail bonds of Rs. 10,000/- (Ten Thousand) with two
sureties of the like amount each to the satisfaction of Chief
Judicial Magistrate, Nawadah in connection with above stated
Complaint Case No.11 of 2009.
Shahzad (Hemant Kumar Srivastava, J )