IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.28861 of 2011
Bablu Singh @ Tuntun Singh, Son of Bipin Singh, Resident of Village
Amar Chapra, P.S. Chapra Mufassil, District Saran.
---------Petitioner
Versus
The State Of Bihar
-------Opposite Party
--------------
02/- 19.09.2011 Heard learned counsel for the petitioner and learned
Additional Public Prosecutor for the State.
The petitioner apprehends his arrest in connection
with a case registered for the offence punishable under Sections
498 A and 307 of the Indian Penal Code and Section ¾ of the
Dowry Prohibition Act, is named accused in this case being
husband of the daughter of the informant with allegation of
demand of dowry, torture etc.
Submission is that main allegation of assault is
attributed against non-petitioners, whereas, petitioner is residing at
Rampur (U.P) in connection with his livelihood in a private
company known as “Rehman Wooden Industries”. However, he is
ready and willing to continue the matrimonial relationship with the
daughter of the informant, who is his one and only wife. To
further, strengthen his intention an offer is being made to pay a
sum of Rs. 1,500/- (one thousand five hundred only) per month to
the daughter of the informant by way of interim maintenance,
subject to any order on the point by the competent court.
Considering the facts and circumstances of the case,
on the event of filing an application before the court below, clearly
stating such intention as stated above and begin with the payment,
in the event of his arrest/surrender before the court below within
four weeks, let the above named petitioner 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 Chapra
Mufassil P.S. Case No. 26 of 2011, 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 earlier, in case of failure on four
consecutive dates, without giving any reasonable explanation or
even on single default in payment, the liberty granted shall be
deemed to be cancelled.
Praveen/- ( Akhilesh Chandra, J.)