High Court Patna High Court - Orders

Shiv Shankar Kumar vs The State Of Bihar on 7 February, 2011

Patna High Court – Orders
Shiv Shankar Kumar vs The State Of Bihar on 7 February, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.804 of 2011
                                 SHIV SHANKAR KUMAR
                                           Versus
                                  THE STATE OF BIHAR
                                         -----------

02. 07.02.2011 Heard learned counsels for the petitioner

and the informant.

Petitioner being the husband is

apprehending his arrest in a case registered under

Section 498A of the I.P.C. and Section ¾ of the Dowry

Prohibition Act.

Petitioner is ready to keep the wife with full

dignity and honour. However learned counsel appearing

on behalf of the informant submits that informant has

definite information that petitioner has performed

second marriage and in that circumstance the wife is

not willing to go to the petitioner’s house. Learned

counsel for the petitioner controverts the accusation of

performing second marriage.

Petitioner being a Constable in Jharkhand

Police is ready to pay Rs. 2000/-(two thousand) per

month to the wife by depositing the said amount in the

1st week of every month from March, 2011 in the

account of the wife. The account number will be

supplied by the wife to the petitioner within a period of

one week.

2

The aforesaid payment will be subject to any

order passed in any matrimonial or maintenance

proceeding.

Considering the aforesaid submissions, let

the petitioner namely Shiv Shankar Kumar @ Shiv

Shankar Prasad, in the event of his arrest or surrender

before the Court below within a period of 12 weeks from

today, be released on anticipatory bail on furnishing

bail bond of Rs. 10,000/-(ten thousand) with two

sureties of the like amount each to the satisfaction of

Chief Judicial Magistrate, Nawada in connection with

Hisua P.S. Case No. 94 of 2010.

Shageer                           ( Dinesh Kumar Singh,J.)