High Court Patna High Court - Orders

Azad Prasad Yadav vs The State Of Bihar on 26 April, 2011

Patna High Court – Orders
Azad Prasad Yadav vs The State Of Bihar on 26 April, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.6143 of 2011
                                 AZAD PRASAD YADAV
                                            Versus
                                 THE STATE OF BIHAR
                                          -----------

3. 26.04.2011. Heard the learned counsels for the

petitioner, complainant and the State.

The petitioner being the husband is

apprehending his arrest in complaint case in

which cognizance has been taken under

Section 498A of the Indian Penal Code and

Section 4 of the D. P. Act.

The marriage was performed in 2004

when the divorce case was filed on

05.05.2009 whereas the present complaint was

filed on 03.08.2009.

In the circumstances, reconciliation

is not possible and at this juncture the

petitioner is ready to pay Rs. 1,000/- per

month to the complainant from June, 2011 by

depositing the same by the second week of

every month in the bank account of the

complainant. Learned counsel for the

complainant undertakes to supply the bank

account number to the learned counsel for

the petitioner within a period of two weeks

from today.

2

                  The       aforesaid         payment    will     be

        subject        to   any    order      being     passed    in

matrimonial or maintenance proceedings.

Taking into the aforesaid stand of

the petitioner, let the petitioner, above

named, be released on bail in the event of

arrest or surrender before the learned court

below within a period of twelve weeks from

today in connection with complaint case

no.948 of 2009 on furnishing bail bond of

Rs.10,000/-(Ten Thousand) with two sureties

of the like amount each to the satisfaction

of the learned S.D.J.M., Nawada, subject to

the conditions as laid down under Section

438(2) of the Code of Criminal Procedure.

U. K.                                      ( Dinesh Kumar Singh, J)