High Court Patna High Court - Orders

Akash @ Binod Choudhary vs The State Of Bihar on 17 October, 2011

Patna High Court – Orders
Akash @ Binod Choudhary vs The State Of Bihar on 17 October, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Criminal Miscellaneous No.30227 of 2011
                   Akash @ Binod Choudhary, son of Sri Birje Choudhary, resident of Nosra
                   balwapar, P.S. - Noorsarai, District - Nalanda.
                                                                        --------- Petitioner.
                                                      Versus
                   The State of Bihar                              -----Opposite Party
                                                     *******

02. 17.10.2011 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. 948C/2009 for

offences under Sections 498(A)/323/379/34 of the

Indian Penal Code.

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 and further

intends to pay a sum of Rs. 800/- per month by way of

interim maintenance to the complainant subject to any

order of competent court on the point.

Considering the facts and circumstances of the

case, in the event of filing an application before the court

below stating such intention and start making payment,

in the event of his arrest or surrender within a period of
four weeks, let the above-named petitioner be enlarged

on 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 S.D.J.M., Biharsharif,

Nalanda, in connection with Complaint Case No.

948C/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.)