IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20809 of 2011
Amod Kumar Sah Gond @ Amod Kumar Sah
Versus
The State Of Bihar & Anr.
-----------
02/- 18/07/2011 Heard learned counsel for the petitioner and learned
Additional Public Prosecutor for the State.
Petitioner is named accused in this complaint case
being husband of the complainant, carries allegation of demand of
dowry, torture etc. However, it is submitted, that the petitioner still
intends to resume and continue the marital life with the
complainant.
Considering the facts and circumstances of the case,
subject to filing an application before the court below stating such
intention with an offer to pay a sum of Rs. 1000/- (One Thousand)
per month by way of interim maintenance to the complainant and
subject to any order on the point by the competent court, in the
event of his arrest/surrender before the court below within four
weeks, let the petitioner, namely, Amod Kumar Sah Gond @ Amod
Kumar Sah, be enlarged on bail on furnishing bail bond of Rs.
10,000/- (ten thousand only) with two sureties of the like amount
each to the satisfaction of Chief Judicial Magistrate, Saran at
Chapra, in connection with Complaint Case No. 3579/2009, Trial
No. 2713/2010, subject to condition laid down under Section 438
(2) of the Criminal Procedure Code with additional condition to
remain physically present before the court below on each and every
date at least for two years or till disposal of the case, whichever is
2
earlier, in case of failure on two consecutive dates, without giving
any reasonable explanation or even single default in payment, the
liberty granted shall be deemed to be cancelled.
Praveen/- ( Akhilesh Chandra, J.)