High Court Patna High Court - Orders

Mukesh Kumar @ Mukesh Mandal vs The State Of Bihar & Anr on 25 August, 2011

Patna High Court – Orders
Mukesh Kumar @ Mukesh Mandal vs The State Of Bihar & Anr on 25 August, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Criminal Miscellaneous No.25813 of 2011
                    Mukesh Kumar @ Mukesh Mandal son of late Balmiki
                    Mandal, R/o village Bari Keshopur, P.S. Jamalpur, District
                    Munger                                       .........Petitioner.
                                               Versus
                    1. The State Of Bihar
                    2. Sangeeta Devi wife of Mukesh Mandal, D/o Sahdeo Mahto
                    R/o Sadha, P.S. Sarmers, Dist. Nalanda.                .....O.Ps
                                  ----------------------------------

2 25.08.2011 Heard learned counsel for the petitioner, informant

and the State.

Petitioner apprehends his arrest in connection with

Complaint Case No. 950C/2010 for the offence punishable under

section 498(A), 323, 406/34 of the Indian Penal Code and is

named accused in this case with the allegation of demand of dory,

torture etc.

Submission is that petitioner still intends to resume

and continue the matrimonial relationship with the complainant,

who is one and only wife of the petitioner and he further intends

to pay a sum of Rs. 500/- per month by way of ad 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 his filing an application before the Court below

clearly stating such intentions as stated above, begin with the

payment, in the event of his arrest/surrender before the court

below within four weeks, let the above named petitioner be

enlarged on bail on furnishing bail bond of Rs. 10,000/- (ten

thousand) with two sureties of like amount each to the satisfaction

of S.D.J.M. Nalanda at Biharsharif in connection with Complaint
2

Case No. 950C/2010 subject to the condition laid down under

section 438(2) Cr.P.C. with an additional condition to remain

physically present before the court below on each and every date

at least for two years or till disposal of the case, whichever is

earlier, in case of failure on two consecutive dates, without

giving any reasonable explanation or on single default in

payment, the liberty granted shall be deemed to be cancelled.

(Akhilesh Chandra, J)

M.Rahman