High Court Patna High Court - Orders

Mahendra Baitha vs State Of Bihar on 7 October, 2010

Patna High Court – Orders
Mahendra Baitha vs State Of Bihar on 7 October, 2010


IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.27603 of 2010

MAHENDRA BAITHA, Son of Chalitra Baitha, Resident of Village Deduwa Bardaha, P.S.
Bardaha, District Araria.

…….Petitioner
Versus
THE STATE OF BIHAR
……Opposite Party

02. 07-10-2010 Heard learned counsel for the petitioner and

Additional Public Prosecutor for the State.

Petitioner is named accused in this case being husband

of the complainant carries allegation of demand of dowry, torture

etc. The petitioner earlier already filed an application seeking

restitution of conjugal rights, but undisputedly no payment is

being made to the complainant by way of interim maintenance for

herself and two minor children.

Considering the facts and circumstances of the case,

taking into consideration all such aspects in the event of petitioner

making payment of Rs. 600/- per month by way of interim

maintenance, subject to final order on the point by competent

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

below within four weeks of receipt of the copy of this order,

petitioner, namely, Mahendra Baitha, 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

Sub-Divisional Judicial Magistrate, Araria in connection with

Complaint Case No. 257C of 2008, subject to condition laid down

under Section 438(2) of the Criminal Procedure Code with
2

additional condition to remain physically present before the court

below till disposal of the case, in case of failure on two

consecutive dates and on single default in payment, the liberty

shall be deemed to be cancelled.

Praveen                                            ( Akhilesh Chandra, J.)