High Court Patna High Court - Orders

Aftab Alam vs The State Of Bihar &Amp; Anr on 30 August, 2010

Patna High Court – Orders
Aftab Alam vs The State Of Bihar &Amp; Anr on 30 August, 2010
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.22194 of 2010
                             AFTAB ALAM
                                 Versus
                      THE STATE OF BIHAR & ANR
                                -----------

03. 30.08.2010 In pursuance to the order dated 14.07.2010

the petitioner and O.P. No. 2 are in appearance.

The contention of the petitioner is that since

the bonafide divorce took place between the parties,

he has performed the second marriage to take care of

his widow mother.

The contention of O.P. No. 2 is that no valid

divorce has taken place between the parties. Though

she is ready to go to the petitioner’s house but she is

apprehensive about the second wife of the petitioner.

In that circumstance, both parties agree that

the petitioner will make payment of Rs. 800/- per

month to O.P. no. 2. The aforesaid amount will be

deposited in first week of every month in the account

of O.P. No. 2. The account number will be supplied by

the O.P. No. 2 to the petitioner within a period of one

week.

Both parties are at liberty to resume the

conjugal life. If the parties shall amicably resolve the

issues and shall start living together then the

petitioner will not have to pay the maintenance
2

amount.

In view of the aforesaid agreement, let the

petitioner namely Aftab Alam, 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 S.D.J.M., Bettiah,

West Champaran in connection with Complaint Case

No. 194C of 2007.

If the petitioner will default in making the

payment for consecutive three months, then the bail

bond of the petitioner will be liable to be cancelled.

( Dinesh Kumar Singh, J.)
Shageer