High Court Patna High Court - Orders

Ravi Rajak vs The State Of Bihar on 10 March, 2011

Patna High Court – Orders
Ravi Rajak vs The State Of Bihar on 10 March, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.2552 of 2011
                                        RAVI RAJAK
                                            Versus
                                  THE STATE OF BIHAR
                                          -----------

2 10.03.2011 Heard learned counsel for the petitioner as well as learned

Addl. Public Prosecutor for the State.

Although the petitioner is husband of the informant and his

marriage was solemnized on 21.11.2009 but it appears from perusal of

the impugned order of the learned Addl. Sessions Judge that informant

herself does not want to lead her conjugal life with petitioner and

furthermore, it appears from perusal of the first information report that

dispute arose between the parties on account of taking the informant

by the petitioner from her matrimonial home.

Considering the aforesaid facts and circumstances as well as

submissions of the parties, let the petitioner, Ravi Rajak be released

on bail on furnishing bail bond of Rs 10,000/- (ten thousand) with two

sureties of the like amount each to the satisfaction of the Chief

Judicial Magistrate, Patna in Parsa Bazar P.S. Case no. 156 of 2010.

        Shahid                               (Hemant Kumar Srivastava,J.)