IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.17671 of 2011
SHAMBHU KUMAR YADAV @ SHAMBHU KR. YADAV.
Versus
THE STATE OF BIHAR & ORS
-----------
2. 27.06.2011. Heard the learned counsels for the
petitioner and the State.
The petitioner being the husband is
apprehending his arrest in a case registered
under Section 498A of the Indian Penal Code
and Section 3/4 of the D. P. Act.
The accusation is of demand of motor
cycle and torture.
On instructions, learned counsel for
the petitioner submits that the petitioner
is ready to keep the informant as wife with
full dignity and honour. It appears from the
impugned order that reconciliation failed
before the learned court below. It is
submitted by the learned counsel for the
petitioner that the petitioner may be given
fresh chance for reconciliation.
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
Taraiya P.S. Case No. 19 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., Saran at Chapra, subject to
the conditions as laid down under Section
438(2) of the Code of Criminal Procedure.
Let the learned court below issue
notice to the informant and on her
appearance the petitioner will take back the
informant to keep her as wife with full
dignity and honour.
The provisional bail of the
petitioner will be confirmed by the learned
court below in two eventualities if the
matrimonial harmony is restored
substantially within six months or the wife
deliberately refuses to reside with the
petitioner.
U. K. ( Dinesh Kumar Singh, J)