High Court Patna High Court - Orders

Dhirendra Kumar @ Dhirendra … vs State Of Bihar on 21 September, 2010

Patna High Court – Orders
Dhirendra Kumar @ Dhirendra … vs State Of Bihar on 21 September, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.30823 of 2010
Dhirendra Kumar @ Dhirendra Prasad, son of Bomlal Prasad, resident of village -
Sangrampur, P.S. - Chanan, District - Lakhisarai.
                                                           ------------- Petitioner.
                                        Versus
THE STATE OF BIHAR                                        ---- Opposite Party.
                                         -------

02. 21.09.2010 Heard learned counsel for the petitioner and learned

Additional Public Prosecutor for the State.

Petitioner is named accused in this case being

husband of the informant carries allegation of demand of dowry,

torture etc. It further appears that the petitioner has already

preferred Matrimonial Case No. 4/2010 before Principal Judge,

Family Court, Munger, seeking dissolution of marriage and

decree of divorce. Undisputedly, the informant is now a days

residing with her parents and there is no order of any court as to

any sort of financial help to her.

Taking into consideration all such aspects, on the

event of filing an undertaking to pay a sum of Rs. 800/- per

month by way of ad interim maintenance to the informant

subject to final order of the competent authority on the point and

begin with the payments, and in the event of his

arrest/surrender before the court below within four weeks of

receipt of the copy of this order, petitioner, namely, Dhirendra

Kumar @ Dhirendra Prasad, is directed to be released on bail

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

two sureties of the like amount each to the satisfaction of Chief
-2-

Judicial Magistrate, Lakhisarai, in connection with Chanan P.S.

Case No. 21 of 2010, subject to condition laid down under

Section 438(2) of the Criminal Procedure Code with 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 and single default in payment of ad interim maintenance,

the liberty shall be deemed to be cancelled.

Rajeev/                                            (Akhilesh Chandra, J.)