High Court Patna High Court - Orders

Parmeshwar Thakur vs The State Of Bihar & Anr. on 27 September, 2011

Patna High Court – Orders
Parmeshwar Thakur vs The State Of Bihar & Anr. on 27 September, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Criminal Miscellaneous No.29766 of 2011
                   Parmeshwar Thakur, son of late Indrasan Thakur, resident of
                   village - Gaunaha, P.S. - Gaunaha, District - West Champaran.
                                                                   --------- Petitioner.
                                                Versus
                   1.     The State Of Bihar
                   2.     Parmila Devi, daughter of late Harinandan Thakur,
                          resident of village - Sithi, P.S. - Gaunaha, District -
                          West Champaran.
                                                           ------- Opposite Parties.
                                                ******

02. 27.09.2011 Heard learned counsel for the petitioner and learned

Additional Public Prosecutor for the State.

The petitioner, apprehends his arrest in connection

with Trial No. 3306 of 2011 arising out of Complaint Case no.

616-C of 2010, for the offences under Section 498A of the

Indian Penal Code, is one of the named accused in this case

being husband of the complainant with allegation of demand of

dowry torture etc.

Submission is that under compelling circumstances

after being father of two female children petitioner had to file

matrimonial case o. 303/2009, before Principal Judge, Family

Court, West Champaran, Bettiah, seeking dissolution of

marriage and decree of divorce. Further submission is that there

is neither any order nor any attempt is made on behalf of the

Opposite Party no. 2 for interim maintenance, but petitioner
offers to pay a sum of Rs. 800/- per month by of interim

maintenance to the complainant who is one and only wife

subject to any order of competent court on the point.

Considering the facts and circumstances of the case, in

the event of filing an application before the court below stating

such intention and start making payment, and in the event of his

arrest or surrender within a period of four weeks, let the above-

named petitioner be enlarged on bail on furnishing bail bond of

sum of Rs. 10,000/- (ten thousand only) with two sureties of the

like amount each to the satisfaction of Sri Pranav Shankar,

learned Judicial Magistrate, 1st Class, Bettiah, West Champaran,

in connection with Trial No. 3306 of 2011 arising out of

Complaint Case no. 616-C of 2010, subject to condition under

section 438(2) of the Code of Criminal Procedure, and additional

condition to attend the court regularly at least for two years or

till disposal of the case, whichever is earlier and in the event of

failure on two consecutive dates, without any reasonable

explanation or any default in payment, the privilege granted

shall be deemed to be cancelled.

Rajeev/-                        ( Akhilesh Chandra, J.)