IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.30301 of 2010
1. YOGENDRA SAH @ YOGENDRA SAH SON OF LATE CHANCHAL SAH,
2. INDRABHUSHAN SAH, SON OF YOGENDRA SAH, BOTH RESIDENT
OF VILLAGE-MADHUWAN, POLICE STATION-AND DISTRICT-
MADHEPURA.
Versus
THE STATE OF BIHAR
-----------
02. 11.10.2010. Heard learned counsel for the petitioners and the
State.
Petitioners are the father-in-law and the husband of
the complainant, are apprehending their arrest in connection
with a complaint case registered for the offence under Sections
498A and other allied Sections of the Penal Code. It is
submitted on their behalf that notwithstanding the complaint
petition they are ready and willing to continue the matrimonial
relationship with the complainant and to that effect they shall
file a written undertaking on affidavit in the court below within a
period of four weeks from the date of receipt of a copy of this
order in the court below. No sooner the petitioners surrender in
the court below within a period of four weeks from the date of
receipt of a copy of this order in the court below and file such
undertaking on affidavit, they, named above, be admitted to the
privilege of provisional bail on furnishing bail bonds of Rs.
5000/- (Five thousand) each with two sureties of the like
amount each to the satisfaction of Chief Judicial Magistrate,
Madhepura in connection with Complaint Case No. 642 of
2
2009 and thereafter the complainant should be noticed and in
presence of the court, petitioner shall make all possible efforts
for resolution of the matrimonial dispute between them and the
complainant not only by words of mouth but also by their
suitable conduct and gesture. In the event dispute is resolved
or the complainant is back to her matrimonial home or she is
found to be unreasonable, provisional bail granted to the
petitioners be confirmed, failing which court below shall be at
liberty to pass appropriate orders in accordance with law
considering the reasonableness of the stand of the parties.
This application is, accordingly, disposed of.
Let this order be communicated to the court below
through fax on payment of usual charges by the petitioners.
(V.N.Sinha,J.)
Ibrar/-