High Court Patna High Court - Orders

Bhola Prasad vs The State Of Bihar on 29 July, 2011

Patna High Court – Orders
Bhola Prasad vs The State Of Bihar on 29 July, 2011
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.21986 of 2011
                             Bhola Prasad
                                 Versus
                           The State Of Bihar
                                -----------

02. 29.07.2011 Heard learned counsel for the petitioner and

learned Additional Public Prosecutor for the State.

The petitioner apprehends his arrest in

connection with Complaint Case No. 3541/2008

corresponding to Tr. No. 3447/2009, for the offences

under Sections 498A and 323 of the Indian Penal

Code, pending in the court of Sub-Divisional Judicial

Magistrate, Chapra (Saran).

The petitioner is named accused in this case

being husband of the complainant with allegation of

demand of dowry, torture etc. The petitioner intends

to resume and continue marital life with the

complainant who is one and only wife of the petitioner.

Considering the facts and circumstances of

the case, on the event of filing an application before

the court below stating such intention and further

intends to pay a sum of Rs. 500/- per month by way

of ad interim maintenance to the complainant subject

to any order of competent court on the point, in the

event of his arrest or surrender within a period of four

weeks, let the above-named petitioner be enlarged on
2

bail on furnishing bail bond of sum of Rs. 10,000/-

(ten thousand only) with two sureties of the like

amount each to the satisfaction of Sub-Divisional

Judicial Magistrate, Chapra (Siwan), in connection

with Complaint Case No. 3541/2008 corresponding to

Tr. No. 3447/2009, subject to condition under section

438(2) of the Code of Criminal Procedure and

additional condition to attend the court regularly at

least for two years or till disposal of the case,

whichever is earlier and in the event of failure on two

consecutive dates, without any reasonable explanation

or any default in payment, the privilege granted shall

be deemed to be cancelled.

Rajeev/                        ( Akhilesh Chandra, J.)