IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.27348 of 2011
Md. Kadir S/o Md. Warjahan, R/o Village- Janki Nagar,
P.S. Azam Nagar, District-Katihar.
--Petitioner
Versus
The State Of Bihar --Opp.Party
2 08.09.2011
Heard learned counsel for the petitioner
and learned Additional Public Prosecutor for the
State.
The petitioner is named accused in this
case being husband of the complainant with
allegation of demand of dowry, torture etc.
Submission is that the petitioner intends to resume
and continue marital life with the complainant
who is one and only wife of the petitioner.
Further submission is that to strengthen his
intention the petitioner offers to pay a sum of
Rs.500/- per month by way of interim
maintenance to the complainant subject to any
order of the competent court on the point.
Considering the facts and circumstances
of the case, in the event of filing an application
before the court below stating such intention and
start making payment, and in the event of arrest
or surrender within a period of four weeks, let the
petitioner be enlarged on bail on furnishing bond
of Rs.10,000/- (Rupees ten thousand) with two
sureties of the like amount each to the satisfaction
of the Subdivisional Judicial Magistrate, Katihar,
in Complaint Case no. 907 of 2010, subject to the
conditions laid down in Section 438(2) of the Code
of Criminal Procedure with additional condition
to attend the court for two years or till disposal of
the case, whichever is earlier. In the event of
failure to attend the court on two consecutive
dates without any reasonable explanation or any
default in payment, the privilege granted shall be
deemed to be cancelled.
( Akhilesh Chandra, J.)
AAhmad