High Court Patna High Court - Orders

Champa Devi vs The State Of Bihar on 19 July, 2011

Patna High Court – Orders
Champa Devi vs The State Of Bihar on 19 July, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA

                                     Cr.Misc. No.20773 of 2011

                     Champa Devi WIFE OF LATE HARI PRASAD, R/O
                     MOHALLA-KATTHAKTAL, SHERSHAH ROAD, P.S.
                     ALAMGANJ, DISTRICT-PATNA.
                                                  --PETITIONER
                                    Versus
                     The State Of Bihar            --Opp.Party
                                      With
                              Cr.Misc. No.20784 of 2011

                       Sudhir Kumar S/O LATE HARI PRASAD R/O
                       MOHALLA-KATTHAKTAL, SHERSHAH ROAD, P.S
                       ALAMGANJ, DISTRICT-PATNA.
                                                  --PETITIONER
                                      Versus

                        The State Of Bihar                     --Opp.party

2   19.07.2011

Heard learned counsel for the petitioner and learned

Additional Public Prosecutor for the State.

Both the applications are taken together and they are

being disposed of by this composite order.

Petitioner Champa Devi is mother in law and

petitioner Sudhir Kumar is the husband of the complainant

and both are named in this case with allegation of demand of

dowry, torture etc. The husband has already filed one

Matrimonial Case no. 104 of 2010 seeking restitution of

conjugal rights before Principal Judge, Family Court, Patna

and he intends to resume and continue the matrimonial life

with the complainant with whom he had married after getting

his earlier marriage dissolved vide order dated 29.04.2009 in
2

Matrimonial Case no. 277 of 2005 in the Court of Additional

Principal Judge, Family Court, Patna. In order to put force in

prayer for restitution further offer is made to pay Rs.500/- per

month by way of interim maintenance by the husband subject

to any order by competent court.

Considering the facts and circumstances, the

petitioners, in the event of arrest or surrender within four

weeks of communication of the order, are directed to be

enlarged on bail on furnishing bonds of Rs.10,000/- (Rupees

ten thousand) with two sureties of the like amount each to the

satisfaction of Chief Judicial Magistrate, Patna, in Complaint

Case no. 193 of 2010, subject to the conditions laid down in

Section 438(2) of the Code of Criminal Procedure with

additional condition that the husband shall pay Rs.500/- per

month and shall remain present before both the courts below

on each and every date till disposal of the case. If he fails to

remain present on two consecutive dates without any

reasonable explanation or to pay even one single instalment,

the privilege granted shall be deemed to be cancelled.

A.Ahmad                         ( Akhilesh Chandra, J.)
 3