IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.11108 of 2011
Gunjan Kumar
Versus
The State Of Bihar & Anr
-----------
03. 28.09.2011 The petitioner being the husband is
apprehending his arrest in a complaint case in which
cognizance has been taken under Section 498A of the
Indian Penal Code and Section 4 of the Dowry
Prohibition Act.
The petitioner and opposite party no.2 are
present. Both sides are apprehensive against each other.
At present, reconciliation appears not feasible.
The petitioner is ready to pay Rs. 2500/- per
month from November, 2011 to the opposite party no.2
by depositing the same in the bank account of the
opposite party no.2 by second week of every month.
The opposite party no.2 accepts the offer of
the petitioner and undertakes to supply her bank
account number to the petitioner within a period of four
weeks by filing the same on an affidavit before the
learned court below.
The aforesaid payment will be subject to any
2
order being passed in matrimonial or maintenance
proceeding.
Considering the aforesaid facts, let the above
named petitioner, be released on anticipatory bail, in
the event of his arrest or surrender before the learned
Court below within a period of 12 weeks from today,
on furnishing bail bond of Rs. 10,000/- (ten thousand)
with two sureties of the like amount each to the
satisfaction of the learned Sub-divisional Judicial
Magistrate, Begusarai in connection with Complaint
Case No. 2655C/2009, subject to the conditions as laid
down under Section 438(2) Cr.P.C.
Three consecutive defaults in making
payment by the petitioner will give liberty to opposite
party no.2 to file an application for cancellation of the
bail of the petitioner.
(Dinesh Kumar Singh, J.)
Amrendra/-