High Court Patna High Court - Orders

Arshad Alam vs State Of Bihar on 2 August, 2010

Patna High Court – Orders
Arshad Alam vs State Of Bihar on 2 August, 2010
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Cr.Misc. No.21074 of 2010

          ARSHAD ALAM, S/O Mir Akhtar,
          R/O Village Budhawa Champapur, P.S. Shikarpur, Distt. West Champaran
                                                                 .........Petitioner
                                         Versus
          1.

THE STATE OF BIHAR

2.SHAMA PRAVEEN, D/O Syd Md. Kamruddin, Residing Ujjain tolla,
Bettiah, P.O. & P.S. Bettiah(T), Distt. West Champaran
………Opposite parties.

02. 02.08.2010 Heard learned counsel for the petitioner and Additional

Public Prosecutor for the State and Sri Bimlesh Kumar Pandey for

Opposite Party No. 2, on whose behalf counter affidavit has been

filed.

The petitioner is named accused in this complaint case

being husband of the complainant carries allegation of demand of

dowry, torture etc. It is admitted position that for some period, the

petitioner had gone to foreign countries and the dispute between the

parties developed. There was one proceeding under Section 125

Cr.P.C. besides the next party directing the petitioner to pay a sum of

Rs. 3,000/- for the wife and 2,000/- for the only daughter, aged about

eleven years. The petitioner has taken steps to get the ex-parte, order

set-aside. However, considering the relationship between the parties,

the petitioner, in the event of deposit of Rs. 10,000/- in the Family

Court, Bettiah in the proceeding under Section 125 Cr.P.C. as security

money and also paying Rs. 2,000/- for wife, the complainant and Rs.

1,000/- for the informant per month, subject to adjustment and final

decision of the Family Court.

Considering the facts and circumstances of the case, in the
-2-

event of his arrest/surrender before the court below within six weeks

of receipt of the copy of this order, petitioner namely, Arshad Alam, 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, West Champaran at

Bettiah, in connection with Complaint Case No. 2885-C/08 (Tr. No.

440/10), subject to condition laid down under Section 438 (2) of the

Criminal Procedure Code with additional condition to remain

physically present before the court below on each and every date at

least for one year during which the parties shall negotiate for

settlement and disposal of the case amicably or till disposal of the case

whichever is earlier, in case of failure on two consecutive dates, the

liberty shall be deemed to be cancelled.

Praveen                                                  (Akhilesh Chandra,J.)