IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.38217 of 2011
Birendra Pandit, Son of Ayodhi Pandit, Resident of Village
Sijauliya, P.S. Phulparas, District Madhubani.
-------Petitioner
Versus
The State Of Bihar
-----Opposite Party
------------------
02/- 22/11/2011 Heard Mr. Gagandeo Yadav learned counsel for the
petitioner and Mr. Rita Verma learned Additional Public
Prosecutor for the State.
The petitioner apprehending his arrest in connection
with a case registered for the offence punishable under Sections
147, 149, 323, 341, 307, 498(A), 380, 504 of the Indian Penal
Code and ¾ of the Dowry Prohibition Act, is named accused in
this complaint case being husband of the complainant with
allegation of demand of dowry, torture etc.
Submission is that petitioner intends to resume and
continue the matrimonial relationship with the complainant, who
is his one and only wife. To further, strengthen his intention an
offer is being made to pay a sum of Rs. 600/- (six hundred only)
per month to the complainant by way of interim maintenance,
subject to any order on the point by the competent court.
Considering the facts and circumstances of the case,
in the event of filing an application before the court below,
clearly stating such intentions 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 Additional Chief Judicial Magistrate, Jhanjharpur,
Madhubani, in connection with Complaint Case No. 1092 of
2009, subject to condition laid down under Section 438 (2) of
the Code of Criminal Procedure with additional condition to
remain physically present before the court below till disposal of
the case, in case of failure on two consecutive dates without
giving any reasonable explanation or even on single default in
payment, the liberty granted shall be deemed to be cancelled.
( Akhilesh Chandra, J.)
Praveen/-