IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.16197 of 2011
Md. Salauddin Ansari
Versus
The State Of Bihar
******
03. 08.09.2011 Heard learned counsel for the petitioner,
learned counsel for the complainant and learned
Additional Public Prosecutor for the State.
The petitioner apprehends his arrest in
connection with Complaint Case No. C-328/2010,
pending in the court of Sub-Divisional Judicial
Magistrate, Sadar at Motihari.
The petitioner is named accused in this case
being husband of the complainant with allegation of
demand of dowry, torture etc. The petitioner intends to
resume and continue marital life with the complainant
who is one and only wife of the petitioner and further
intends to pay a sum of Rs. 1000/- per month by way of
interim maintenance to the complainant 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,
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 Sub-Divisional Judicial
Magistrate, Sadar at Motihari, in connection with
Complaint Case No. C-328/2010, 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.)