High Court Patna High Court - Orders

Jiwan Chaudhary vs The State Of Bihar & Anr. on 12 September, 2011

Patna High Court – Orders
Jiwan Chaudhary vs The State Of Bihar & Anr. on 12 September, 2011
                         IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Cr.Misc. No.29649 of 2011
                            Jiwan Chaudhary S/o Late Swadeshi Chaudhary
                                                  Versus
                           1. The State Of Bihar
                           2. Namita Devi W/o Jiwan Chaudhary
                                                -----------

2. 12.9.2011 Heard learned Counsel for the petitioner, the

State and the informant.

The petitioner seeks bail in a case instituted for the

offence under Sections 323 and 498A/34 of the Indian Penal

Code.

Considering that the petitioner is in custody since

3.3.2011, let the petitioner, above named, be released on bail

on furnishing bail bond of Rs. 5,000/-(Five thousand) with two

sureties of the like amount each or any other surety to be

fixed by the court concerned to the satisfaction of learned Sub

Divisional Judicial Magistrate, Begusarai in connection with

Complaint case No.2236C of 2010, subject to the condition

that one of the bailor will be a close relative of the petitioner

who will give an affidavit giving genealogy as to how he is

related with the petitioner. The bailor will undertake to furnish

information to the Court about any change in address of the

petitioner.

The petitioner volunteers to deposit Rs.350/- (three

hundred and fifty) per month in the court below firstly within 15

days of the release from jail custody and subsequently by

15th every month which the wife of the petitioner will be at
-2-

liberty to withdraw without prejudice the right of the parties.

The court below shall inform the wife of the petitioner about

the present order.

In the nature of dispute between the parties, let

the matter be referred to the Patna High Court,

Mediation/Conciliation Centre.

Put up after four months after receipt of the report

from the Patna High Court, Mediation/Conciliation Centre.

Since the opposite party no.2 has appeared, there

is no need for further notice to her.

Narendra/                        ( Anjana Prakash, J. )