IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20919 of 2011
Prabhat Ranjan
Versus
The State Of Bihar
-----------
02/- 19/07/2011 Heard learned counsel for the petitioner and learned
Additional Public Prosecutor for the State.
Petitioner is named accused in this complaint case being
husband of the complainant with allegations of demand of dowry,
torture etc. It appears there was an attempt for reconciliation, but
ultimately failed. One Maintenance Case No. 42 of 2011 under
Section 125 of the Code of Criminal Procedure is also pending
between the parties before Principal Judge, Family Court, Samastipur.
However, as submitted, petitioner still intends to resume and continue
the matrimonial relationship with the complainant and in order to put
force in his intention a sum of Rs. 500/- (five hundred) is also offered
to be paid to the complainant by way of interim maintenance, subject
to any order on the point by the competent authority.
Considering the facts and circumstances of the case, on
the event of filing an application before the Principal Judge, Family
Court, Samastipur under Section 9 of the Hindu Marriage Act with
clear intention as stated above, in the event of his arrest/surrender
before the court below within four weeks, let the petitioner, namely,
Prabhat Ranjan, be enlarged 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, Dalsingsarai,
Samastipur, in connection with Complaint Case No. 62 of 2010,
2
subject to condition laid down under Section 438 (2) of the Criminal
Procedure Code with additional condition to remain physically present
before both the courts below on each and every date at least for two
years or till disposal of the case, whichever is earlier, in case of failure
on two consecutive dates, without giving any reasonable explanation
or even on single default in payment, the liberty granted shall be
deemed to be cancelled.
Praveen/- ( Akhilesh Chandra, J.)