IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.35016 of 2010
1.SHAILESH SINGH, Son of Jai Vrit Bhagat @ Jai Vrit Singh
2.JAI VRIT BHAGAT @ JAI VRIT SINGH, Son of Late Bachchan Bhagat
3.BASHMATI DEVI, Wife of Jai Vrit Singh
4.DEWENDRA SINGH, Son of Jai Vrit Bhagat @ Jai Vrit Singh
All R/O Village Kachahari Laxamipur, P.S. Gopalpur, District Gopalganj.
.........Petitioners
Versus
THE STATE OF BIHAR
..........Opposite Party
-----------
03/- 10-11-2010 Heard learned counsel for the four petitioners,
Additional Public Prosecutor for the State and learned counsel for
the complainant-informant.
Petitioners are named accused in this case being in-
laws and husband of the complainant-informant. During course of
argument, it is submitted that parties are ready and willing to get
the relationship normalize and also it appears from order of learned
Sessions Judge. Complainant has also stated her intention to join
the company of her husband. Petitioner no. 4, who appears file one
matrimonial case under Section 9 of the Hindu Marriage Act
bearing Matrimonial Case No. 555 of 2010 before Principal Judge,
Family Court, Gopalganj.
Considering the facts and circumstances of the case,
on the event of filing an application before the court below by
petitioner no. 4, stating the intention as expressed here, the court
below shall permit the couple to join the company of each other
and shall have regular watch over the conduct besides the conduct
of remaining petitioners, the in-laws for a reasonable period and on
2
being satisfied pass appropriate order in accordance with law.
Meanwhile, in the event of their arrest/surrender before the court
below within four weeks of receipt of the copy of this order,
petitioners, namely, 1.Shailesh Singh, 2.Jai Vrit Bhagat @ Jai Vrit
Singh, 3.Bashmati Devi and 4.Dewendra Singh, are directed to be
released on bail on furnishing bail bond of Rs. 10,000/- (ten
thousand only) each with two sureties of the like amount each to
the satisfaction of Chief Judicial Magistrate, Gopalganj in
connection with Kateya P.S. Case No. 88 of 2010, G.R. No. 1403
of 2010, subject to condition laid down under Section 438(2) of the
Criminal Procedure Code with additional condition to remain
physically present before the court below till disposal of the case,
in case of failure on two consecutive dates the liberty shall be
deemed to be cancelled.
Praveen ( Akhilesh Chandra, J. )