IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.1332 of 2010
BINOD KUMAR VERMA @ VINOD KUMAR VERMA, S/O
BANSHIDHAR VERMA ALIAS BANSHIDHAR SHETH,
R/O JAMANIA, P.S. JAMANIA, DISTRICT-GHAZIPUR
(UTTAR PRADESH)
--PETITIONER
Versus
1. THE STATE OF BIHAR
2. RANI SHASHI PRABHA, D/O PREM CHANDRA
VERMA,
R/O BARI TOLA (NEAR CHOWK) BUXAR, P.S.
BUXAR TOWN, DISTT-BUXAR.
--OPP.PARTY
9 29.10.2010
Heard learned counsel for the petitioner and
learned Additional Public Prosecutor for the State.
Petitioner is named accused in this case being
husband. Initially there was some negotiation between the
parties to settle the dispute but due to some unavoidable
circumstances for the present no settlement is possible. On
behalf of the petitioner, during the course of submissions,
offer is made to pay a sum of Rs.1,500/- (Rupees one
thousand five hundred) per month by way of ad-interim
maintenance to his wife and solitary child subject to any order
by competent authority on the point. He has stated that
during negotiation this matter was also considered and now
enhanced quantum is offered.
However, considering all such aspects, on the
2
event of filing a petition before the court below stating an
offer to make payment of Rs.1,800/- (Rupees one thousand
eight hundred) per month by way of ad-interim maintenance
subject to final order of the competent court on the point and
begin with the payment, the petitioner, in the event of his
arrest or surrender within four weeks from today, is directed
to be released on bail on his furnishing bonds of Rs.10,000/-
(Rupees ten thousand) with two sureties of the like amount
each to the satisfaction of the Chief Judicial Magistrate,
Buxar, in Buxar town P.S. Case no. 212 of 2009, subject to
the conditions laid down in Section 438(2) of the Code of
Criminal Procedure with additional condition that the
petitioner shall remain present before the court below on each
and every date till disposal of the case. If the petitioner fails
to remain present on two consecutive dates without any
reasonable explanation or make a single default in payment
the privilege granted shall be deemed to be cancelled.
Let the order be communicated to the court
below by FAX on the cost being deposited by the petitioner.
(Akhilesh Chandra, J.)
AAhmad/
3