IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.30823 of 2010
Dhirendra Kumar @ Dhirendra Prasad, son of Bomlal Prasad, resident of village -
Sangrampur, P.S. - Chanan, District - Lakhisarai.
------------- Petitioner.
Versus
THE STATE OF BIHAR ---- Opposite Party.
-------
02. 21.09.2010 Heard learned counsel for the petitioner and learned
Additional Public Prosecutor for the State.
Petitioner is named accused in this case being
husband of the informant carries allegation of demand of dowry,
torture etc. It further appears that the petitioner has already
preferred Matrimonial Case No. 4/2010 before Principal Judge,
Family Court, Munger, seeking dissolution of marriage and
decree of divorce. Undisputedly, the informant is now a days
residing with her parents and there is no order of any court as to
any sort of financial help to her.
Taking into consideration all such aspects, on the
event of filing an undertaking to pay a sum of Rs. 800/- per
month by way of ad interim maintenance to the informant
subject to final order of the competent authority on the point and
begin with the payments, and in the event of his
arrest/surrender before the court below within four weeks of
receipt of the copy of this order, petitioner, namely, Dhirendra
Kumar @ Dhirendra Prasad, is directed to be released 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
-2-
Judicial Magistrate, Lakhisarai, in connection with Chanan P.S.
Case No. 21 of 2010, 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 two consecutive
dates and single default in payment of ad interim maintenance,
the liberty shall be deemed to be cancelled.
Rajeev/ (Akhilesh Chandra, J.)