IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20162 of 2010
SHAMBHU KUMAR DAS @ SHAMBHU KUMAR SHARAN, son of uma Kant Lal
Das, resident of Sursand Meena Bazar, P.S. Sursand, District -
Sitamarhi.
------ Petitioner.
Versus
1. THE STATE OF BIHAR
2. Kamla Devi, W/o - Shambhu Kumar Das, resident of sursand
(Meena Bazar), P.S. Sursand, District - Sitamarhi, at
present C/o - Sri Shyam Chandra Das, village - Rasidpur,
P.S. Khajauli, District - Madhubani.
------- Opposite Parties.
******
03. 02.11.2010 Heard learned counsel for the
petitioner, learned Additional Public
Prosecutor for the State and learned counsel
for the complainant informant opposite party
no.2.
Petitioner is named accused in this case
being husband of the complainant informant
carries allegation of demand of dowry, torture
etc. The couple is blessed with three children
and during the course of argument it is
submitted that couple is very much inclined to
resume their marital life and continue with
each other.
Considering the facts and circumstances,
on the event of filing a petition by the couple
affixing their pair and family photograph with
intention as expressed here, the court below
-2-
shall permit them to resume their marital life,
and after having regular watch for a reasonable
period on being satisfied of their conduct
appropriate order in accordance with law shall
be passed, in the meanwhile, in the event of
his arrest/surrender before the court below
within four weeks of receipt of the copy of
this order, petitioner, namely, Shambhu
Kumar Das alias Shambhu Kumar Sharan, is
directed to be released on bail on furnishing
bail bond of Rs. 10,000/- (ten thousand only)
with two sureties of the like amount each to
the satisfaction of Chief Judicial Magistrate,
Madhubani, in connection with Khajauli P.S.
Case No. 120 of 2005, 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 on each and every date till disposal of
the case, in case of failure on two consecutive
dates, the liberty shall be deemed to be
cancelled.
(Akhilesh Chandra, J.)
Rajeev/