IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.3294 of 2011
RATAN PASWAN
Versus
THE STATE OF BIHAR
-----------
02. 11.03.2011 Petitioner being the husband is apprehending his
arrest in a complaint case in which cognizance has been
taken under Section 498A of the I.P.C.
The marriage was performed in 2001.
On instructions, learned counsel for the
petitioner submits that petitioner is ready to keep the
complainant as wife with full dignity and honour.
Considering the aforesaid facts, let the petitioner
namely Ratan Paswan, in the event of his arrest or
surrender before the Court below within a period of 12
weeks from today, be released on provisional anticipatory
bail on furnishing bail bond of Rs. 10,000/-(ten
thousand) with two sureties of the like amount each to
the satisfaction of Chief Judicial Magistrate, Araria in
connection with Complaint Case No. 448C of 2010.
Let learned Court below issue notice to the
complainant and fix a date for her appearance and on her
appearance, the petitioner will take back the complainant
to her matrimonial house and keep her as wife with full
dignity and honour.
The provisional bail bond of the petitioner will be
confirmed in two eventualities, either the complainant
accompanies the petitioner or she refuses to accompany
the petitioner.
Shageer (Dinesh Kumar Singh, J)