IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.30240 of 2011
Shambhu Ram, son of Dhanai Ram, resident of village-
Dabariya, P.S. Nautan, District- West Champran.... Petitioner
Versus
1.The State Of Bihar
2. Phulkanti Devi, daughter of Bishwanath Ram, R/o Village-
Batrauliya, P.S. Paharpur, Distt- East Champaran..Opp.Parties
---------
2 14-9-2011 Heard the parties.
Petitioner has renewed his prayer for anticipatory
bail on the ground that attempts for compromising the
differences between the petitioner and his wife in this case
under section 498-A and some other sections of the I.P.C.
took longer period and hence he could not surrender within
the time granted earlier. It has been submitted in this
application that now the parties have compromised their
differences and are living together with their children.
In view of aforesaid submissions, this application
for anticipatory bail is disposed of with a direction that
petitioner should surrender before the court of learned
S.D.J.M., (Sadar) Motihari in Complaint Case No. 838 of
2009 within six weeks. If on such surrendering he satisfies
the court below that he and the complainant have
compromised their differences, in that event, petitioner shall
be enlarged on bail on furnishing bail bond of Rs.7,000/-
2
with two sureties of the like amount each to the satisfaction
of the court below. However, in case the court is not
satisfied about the compromise, in that event, petitioner’s
prayer for bail shall be considered on its own merit.
If cost is deposited, let this order be
communicated to the court of S.D.J.M. ( Sadar ) Motihari in
connection with Complaint Case No. 838 of 2009.
Naresh ( Shiva Kirti Singh, J.)