IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23899 of 2010
MD.MOZAHID ANSARI S/O MD. AYUB ANSARI,
R/O VILLAGE-BAMUARA, P.S. HALSI, DISTRICT-
LAKHISARAI.
--PETITIONER
Versus
1. THE STATE OF BIHAR
2. NASREEN BANO, W/O MD. MOZAHID ANSARI,
D/O MD. ABBAS ANSARI, R/O VILL.BARHARA,
P.S. HALSI, DISTT.LAKHISARAI.
--OPP.PARTY
2 09.09.2010
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 complainant, carry allegation of demand of
dowry, torture etc. inspite of earlier settlement of dispute in a
case filed in the year 2004. However, in the course of
argument, it is submitted that the petitioner intends to keep
his wife with all respect and dignity.
Considering the facts and circumstances, the
petitioner, in the event of his arrest or surrender within four
weeks from today, is directed to be enlarged on bail on his
furnishing bonds of Rs.10,000/- (Rupees ten thousand) with
two sureties of the like amount each to the satisfaction of the
Subdivisional Judicial Magistrate, Lakhisarai, in Complaint
2
Case no. 477 C of 2009 subject to the conditions laid down in
Section 438(2) of the Code of Criminal Procedure, with an
undertaking stating his intention, as submitted, besides
payment of Rs.500/- (Rupees five hundred) per month by way
of ad-interim maintenance subject to decision of the
competent authority on the point and start making payment
with additional condition that the petitioner shall remain
present before the court below on each and every date for one
year or till disposal of the case, whichever is earlier. If the
petitioner fail to remain present on two consecutive dates
without any reasonable explanation or single default in
payment the privilege granted shall be deemed to be
cancelled.
(Akhilesh Chandra, J.)
AAhmad