IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.2459 of 2011
Amit Kumar Yadav @ Bittu Yadav
Versus
The State Of Bihar
-----------
4 11.07.2011 In pursuance to the order dated 24.02.2011, the
petitioner and opposite party no.2 are present.
Opposite party no.2 claims the marriage with the
petitioner on 8th of May, 2008, however, the petitioner
denies the marriage.
It is claimed by opposite party no.2 that she has
been deserted by the petitioner since last three years and
there is no issue out of wedlock.
The disputed question of factum of the marriage
cannot be decided in the present case.
The petitioner is ready to pay Rs. 1,000/- per month
to the opposite party no. 2 from August, 2011 by depositing
the same in the bank account of the opposite party no.2 by
second week of every month.
The opposite party no.2 undertakes to supply her
bank account number to the petitioner within a period of
two weeks.
The aforesaid payment will be subject to any order
2
being passed in matrimonial or maintenance proceeding.
The aforesaid payment shall have no bearing with
regard to the disputed relationship between the petitioner
and the complainant.
Considering the aforesaid stand of the parties, let
the above named petitioner, be released on anticipatory bail,
in the event of his arrest or surrender before the learned
Court below within a period of 12 weeks from today, on
furnishing bail bond of Rs. 10,000/- (ten thousand) with two
sureties of the like amount each to the satisfaction of the
learned Sub-Divisional Judicial Magistrate, Saharsa in
connection with Complaint Case No. 717(C)/2009, subject
to the conditions as laid down under Section 438(2) Cr.P.C.
(Dinesh Kumar Singh, J.)
Amrendra/