High Court Patna High Court - Orders

Manoj Chaudhary vs The State Of Bihar on 1 March, 2011

Patna High Court – Orders
Manoj Chaudhary vs The State Of Bihar on 1 March, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.2513 of 2011
                               MANOJ CHAUDHARY
                                      Versus
                               THE STATE OF BIHAR
                                     -----------

02. 01.03.2011 Petitioner being the husband is apprehending his

arrest in a complaint case in which cognizance has been

taken under Sections 498A of the I.P.C.

The accusation of torture is there in the

complaint but the S.A. of the complainant suggests that

the Court found the complainant to be slightly mentally

abraised and she admitted that she on her own had left

the matrimonial house.

Learned counsel for the petitioner, on

instructions submits that petitioner is ready to pay Rs.

15,00/- per month as maintenance to the complainant

from April, 2011 by depositing the said amount in the 1st

week of every month. Complainant is permitted to

provide her bank account number to the petitioner within

a period of one week.

Considering the aforesaid facts, let the petitioner

namely Manoj Chaudhary, in the event of his arrest or

surrender before the Court below within a period of 12

weeks from today, be released on anticipatory bail on

furnishing bail bond of Rs. 10,000/-(ten thousand) with

two sureties of the like amount each to the satisfaction of

Chief Judicial Magistrate, Nawada in connection with
Complaint Case No. 1403 of 2009.

The aforesaid amount will be subject to any order

passed in matrimonial or maintenance proceeding.

Shageer                                 (Dinesh Kumar Singh, J)