High Court Patna High Court - Orders

Sheetal Kumar vs The State Of Bihar on 25 April, 2011

Patna High Court – Orders
Sheetal Kumar vs The State Of Bihar on 25 April, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.10864 of 2011
                                  SHEETAL KUMAR
                                          Versus
                                THE STATE OF BIHAR
                                        -----------

2 25.04.2011 Heard learned counsels for the petitioner and

the informant.

The petitioner being the husband is

apprehending his arrest in a complaint case in which

cognizance has been taken under Sections 379, 323 and

498A/34 of the Indian Penal Code and Section 3/4 of

the Dowry Prohibition Act.

Though, it is submitted by learned counsel

for the petitioner that he is ready to keep the

complainant as wife with full dignity and honour, but,

learned counsel for the complainant submits that due to

ill treatment of the husband, the complainant is not

ready to go to her matrimonial house.

In the circumstances, let the petitioner make

payment of Rs. 2,000/- per month to the complainant

from June, 2011 by second week of every month by

depositing the same in the account of the complainant.

The petitioner will supply the order of this
2

Court to the complainant when the complainant will

supply the bank account number to the petitioner

within a period of two weeks.

The aforesaid payment will be subject to any

order being in the matrimonial or maintenance

proceedings.

Considering the aforesaid facts, let the above

named petitioner, be released on anticipatory bail, 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 Sub-divisional Judicial

Magistrate, Aurangabad in connection with Complaint

Case No. 1145/2009, subject to the conditions as laid

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

(Dinesh Kumar Singh, J.)
Amrendra/-