High Court Patna High Court - Orders

Samiul Majeed @ Guddu vs The State Of Bihar on 21 June, 2011

Patna High Court – Orders
Samiul Majeed @ Guddu vs The State Of Bihar on 21 June, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.16200 of 2011
                              SAMIUL MAJEED @ GUDDU
                                            Versus
                                  THE STATE OF BIHAR
                                          -----------

2. 21.06.2011. Heard the learned counsels for the

petitioner, informant and the State.

The petitioner being the husband is

apprehending his arrest in a case registered

under Section 498A/34 of the Indian Penal

Code and Sections 3 and 4 of the D. P. Act.

Both sides are ready for resumption

of conjugal life. The contention of the

informant that the petitioner has performed

second marriage which is being denied by the

learned counsel for the petitioner.

On instructions, it is agreed that

both sides shall appear before the learned

court below on 25.07.2011 when the

petitioner will take back the informant to

her matrimonial home to keep her as wife

with full dignity and honour.

                             In     the        circumstances,         let   the

                   petitioner,       above      named,    be    released      on

provisional anticipatory bail for six months

in the event of arrest or surrender before

the learned court below within a period of
2

twelve weeks from today in connection with

Phulwarisharif P.S. Case No. 415 of 2010 on

furnishing bail bond of Rs.10,000/-(Ten

Thousand) with two sureties of the like

amount each to the satisfaction of the

learned C.J.M. Patna, subject to the

conditions as laid down under Section 438(2)

of the Code of Criminal Procedure.

The provisional anticipatory bail of

the petitioner will be confirmed by the

learned court below in two eventualities

either the matrimonial harmony is restored

substantially within six months or the wife

deliberately refuses to reside with the

petitioner.

The informant will be at liberty to

file an application for cancellation of

anticipatory bail of the petitioner if it is

substantially proved that the petitioner has

performed second marriage.

                  Let     the       order       be     faxed    to     the

        learned       court       below    at    the     cost    of    the

        petitioner.




U. K.                                       ( Dinesh Kumar Singh, J)