Ravishankar Kumar @ Bhola vs The State Of Bihar &Amp; Anr on 1 July, 2008

0
28
Patna High Court – Orders
Ravishankar Kumar @ Bhola vs The State Of Bihar &Amp; Anr on 1 July, 2008
                  In the High Court of Judicature at Patna
                        Cr. Misc. No.18016 of 2008
      Ravishankar Kumar @ Bhola Vrs. The State of Bihar & Anr.
                                   ****

/3/ 01.07.2008 Heard the counsel for the petitioner and the State.

2. Petitioner is the husband of the complainant, Sangeeta
Devi, who has instituted Complaint Case No. 1209 of 2006 for
offence under Sections 498A of the Indian Penal Code and 3 and 4
of the Dowry Prohibition Act. Counsel for the petitioner submits
that in spite of several efforts made by the petitioner to bring the
complainant, she is not ready to come. She has stated before the
Family Court that she is ready for dissolution of marriage than to
go and live with the petitioner.

3. Considering the facts, the prayer for anticipatory bail
on behalf of the petitioner, Ravishankar Kumar @ Bhola, is
allowed. He is directed to be released on anticipatory bail, in case
of his surrender before the Court concerned within two weeks
from today, on furnishing bail bond of Rs.10,000/- (rupees ten
thousand) with two sureties of the like amount each in connection
with the aforementioned case to the satisfaction of the
Subdivisional Judicial Magistrate, Vaishali at Hajipur, subject to
the condition laid down under Section 438(2) of the Criminal
Procedure Code.

4. However, the Family Court, before whom case
relating to restitution of conjugal right is pending, will see that all
efforts is made for reconciliation between the parties.

( Mridula Mishra, J. )
Cp:3/S.A.

LEAVE A REPLY

Please enter your comment!
Please enter your name here