IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21986 of 2011
Bhola Prasad
Versus
The State Of Bihar
-----------
02. 29.07.2011 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. 3541/2008
corresponding to Tr. No. 3447/2009, for the offences
under Sections 498A and 323 of the Indian Penal
Code, pending in the court of Sub-Divisional Judicial
Magistrate, Chapra (Saran).
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.
Considering the facts and circumstances of
the case, on the event of filing an application before
the court below stating such intention and further
intends to pay a sum of Rs. 500/- per month by way
of ad interim maintenance to the complainant subject
to any order of competent court on the point, in the
event of his arrest or surrender within a period of four
weeks, let the above-named petitioner be enlarged on
2
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 Sub-Divisional
Judicial Magistrate, Chapra (Siwan), in connection
with Complaint Case No. 3541/2008 corresponding to
Tr. No. 3447/2009, 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.)