High Court Patna High Court - Orders

Sudhanshu Kumar vs The State Of Bihar on 11 February, 2011

Patna High Court – Orders
Sudhanshu Kumar vs The State Of Bihar on 11 February, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.1159 of 2011
                                 SUDHANSHU KUMAR
                                            Versus
                                 THE STATE OF BIHAR
                                          -----------

2. 11.02.2011. Heard learned counsels for the

petitioner and the State.

The petitioner being the husband is

apprehending his arrest in a compliant case

in which cognizance has been taken under

Sections 498A and 494 of the I.P.C.

It is submitted by the learned counsel

for the petitioner that initially the

complaint was filed by the complainant on

03.02.2009 which was dismissed on

15.06.2009. Thereafter, the complainant

filed divorce case no. 09 of 2009 in which

the order dated 29.03.2010 reflects that

both sides agreed to resume conjugal life.

Now the present complaint has been filed on

16.07.2010.

Learned counsel for the petitioner

submits that reconciliation at this stage

appears to be impossibility.

Learned counsel for the petitioner

agrees to pay Rs.2000/-(Two Thousand) from

first week of every month from March, 2011

to opposite party no.2 by depositing the
-2-

said amount in the account of the

complainant.

It is expected from the complainant

that she will supply account number to the

petitioner within a period of two weeks from

today.

                On    the        basis       of    the     aforesaid

       consideration,           let    the    petitioner,           above

named, be released on bail in the event of

arrest or surrender before the learned court

below within a period of twelve weeks from

today in connection with complaint Case No.

1830C of 2010 on furnishing bail bond of Rs.

10,000/-(Ten Thousand) with two sureties of

the like amount each to the satisfaction of

the learned S.D.J.M. Begusarai, subject to

the conditions as laid down under Section

438(2) of the Code of Criminal Procedure.

U.K.                                  (Dinesh Kumar Singh,J)