IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.27286 of 2011
Sachidanand Baidya, Son of Nand Kishore Baidya, Resident of Village
Bishunpur, P.S. Deo, District Aurangabad.
---------- Petitioner
Versus
The State Of Bihar
-------- Opposite Party
----------------
02/- 08/09/2011 Heard learned counsel for the petitioner, learned
counsel for the complainant-informant and learned Additional
Public Prosecutor for the State.
The petitioner apprehends his arrest in connection
with a case registered for the offence punishable under Sections
498 A, 323 and 504/34 of the Indian Penal Code is named accused
in this case with allegation of demand of dowry, torture etc. to the
complainant-informant.
Submission is that petitioner intends to resume and
continue the matrimonial relationship with the complainant-
informant, who is his one and only wife. To further, strengthen
his intention an offer is being made to pay a sum of Rs. 1,000/-
(one thousand only) per month to the complainant-informant by
way of interim maintenance, subject to any order on the point by
the competent court.
Considering the facts and circumstances of the case, on
the event of filing an application before the court below, clearly
stating such intention as stated above and begin with the payment,
in the event of his arrest/surrender before the court below within
four weeks, let the above named petitioner 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 Chief
Judicial Magistrate, Aurangabad, in connection with Deo P.S.
Case No. 42 of 2011, 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 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.)