High Court Patna High Court - Orders

Ramesh Prasad Srivastava @ Ramesh … vs State Of Bihar on 14 March, 2011

Patna High Court – Orders
Ramesh Prasad Srivastava @ Ramesh … vs State Of Bihar on 14 March, 2011
                         IN THE HIGH COURT OF JUDICATURE AT PATNA
                                           Cr.Misc. No.33264 of 2010
RAMESH PRASAD SRIVASTAVA @ RAMESH KUMAR SRIVASTAVA, SON OF SRI
PRAMOD PRASAD SRIVASTAVA, RESIDENT OF VILLAGE PUNADEAH, P.S. DIDAR
GANJ, DISTRICT PATNA.
---------------------------------------------------------------------------------------------------- PETITIONER
                                                       Versus
THE STATE OF BIHAR.
--------------------------------------------------------------------------------------------- OPPOSITE PARTY
                                                     ********

4 14.3.2011 Heard the parties.

Despite Court’s best efforts both

the parties find it impossible to live with

each other. Infact this Court had also

asked the petitioner to pay a sum of Rs.

1500/- per month as maintenance. The

petitioner complied for one month and

thereafter did not comply and refused to

make payment. The reason as disclosed by

the petitioner in person in front of his

wife was that despite his best efforts, his

wife does not even allow him to meet the

children and has poisoned the children’s

mind against him. The allegation of course

was vehemently denied by the complainant.

A case for restitution of conjugal

right is also pending in the Court below.

The conciliation proceedings are taking

place in the restitution matter.

Considering all aspects of this case
2

including the under currents between the

husband and wife, I do not think that this

is a case in which the petitioner should be

forced to face incarceration.

In the result, the provisional

anticipatory bail granted on 12.10.2010 in

connection with Complaint Case No. 413 of

2009 is hereby confirmed.

Sanjay                                 ( Sheema Ali Khan, J.)