High Court Patna High Court - Orders

Tuntun Raut vs The State Of Bihar &Amp; Anr on 28 March, 2011

Patna High Court – Orders
Tuntun Raut vs The State Of Bihar &Amp; Anr on 28 March, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.56 of 2011
                            TUNTUN RAUT, son of Chandr Raut.
                                          Versus
                            THE STATE OF BIHAR & ANR .
                                        -----------

3. 28.03.2011 Heard learned counsels for the petitioner and the

State.

The petitioner being the husband is

apprehending his arrest in a complaint case in which

cognizance has been taken under Section 498A, 323,34 of

the Indian Penal Code.

The marriage was performed in the year 2001.

learned ounsel for the petitioner submits that he is ready to

keep the complainant as wife with full dignity and honour.

Considering the aforesaid facts, let the above

named petitioner, be released on provisional anticipatory

bail for six months , in the event of his arrest or surrender

before the learned Court below within a period of 12

weeks from today, on furnishing bail bond of Rs. 10,000/-

(ten thousand) with two sureties of the like amount each to

the satisfaction of the learned Chief Judicial Magistrate,

Nalanda at Biharsharif in connection with Complaint Case

No. 1419 (C) /2009, subject to the conditions as laid down
2

under Section 438(2) Cr.P.C.

Let the learned court below issue notice to the

complainant and on her appearance the petitioner will take

back the complainant to her matrimonial house to keep her

as wife with full dignity and honour.

Provisional bail of the petitioner will be

confirmed by the learned court below in two eventualities,

if the matrimonial harmony is substantially restored, or if

the complainant deliberately refuses to reside with the

petition.

Devendra/-                                (Dinesh Kumar Singh, J.)