High Court Patna High Court - Orders

Ram Sharan Mahto vs The State Of Bihar on 4 March, 2011

Patna High Court – Orders
Ram Sharan Mahto vs The State Of Bihar on 4 March, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.5237 of 2011
                                 RAM SHARAN MAHTO
                                            Versus
                                 THE STATE OF BIHAR
                                          -----------

2. 04.03.2011. Heard learned counsels for the

petitioner and the State.

The petitioner being the husband is

apprehending his arrest in a case registered

under Section 498A of the I.P.C.

It is submitted by the learned

counsel for the petitioner on instructions

that the petitioner is ready to keep the

daughter of the informant as wife with full

dignity and honour.

In that view of the matter, 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

Madhepur P.S. Case No. 86 of 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 A.C.J.M. Jhanjharpur, District-

Madhubani, subject to the conditions as laid

down under Section 438(2) of the Code of
2

Criminal Procedure.

Let the learned court below accept

the bail bond of the petitioner

provisionally and issue notice to the

informant’s daughter and on appearance of

the informant’s daughter, fix a date for

appearance of the parties when the

petitioner will take back the informant’s

daughter to her matrimonial home.

The bail bond of the petitioner will

be finally accepted on two eventualities

either the wife refuses to accompany the

petitioner or the matrimonial harmony is

restored.

U. K. ( Dinesh Kumar Singh, J)