IN THE HIGH COURT OF JHARKHAND AT RANCHI
A.B.A. No. 3204 of 2010
Dhirendra Nath Paul ..... .....Petitioner
Vs.
The State of Jharkhand ..... .... ....Opposite Party
CORAM: HON'BLE MR. JUSTICE PRASHANT KUMAR
For the Petitioner: Mr. Indrajit Sinha
For the State: Mr. Tapas Roy , APP
7/24.03.2011
: Anticipatory bail application filed by Dhirendra Nath Paul
is moved by Sri Indrajit Sinha and opposed by Sri. Tapas Roy, learned
Additional P.P.
Petitioner submits that at present he is paying Rs. 2,000/-
per month as maintenance to O.P. No. 2 as ordered by Family Court,
Jamshedpur. Apart from that he also agreed to pay Rs. 3,000/- per
month to O.P. No. 2 as maintenance as a condition for bail till the
disposal of the present complaint petition.
Considering the aforesaid facts and circumstance, I allow
this application and direct the petitioner to surrender in the court
below by 7.4.2011 and in that event court below is directed to enlarge
the petitioner , above named, on bail on furnishing bail bond of Rs.
10,000/-(Ten Thousand) with two sureties of the like amount each to
the satisfaction of Sub- Divisional Judicial Magistrate, Ghatshila in
connection with C/1 Case No. 34 of 2010 , subject to the condition as
laid down under section 438(2) of the Cr.P.C. and subject to further
condition that he will deposit Rs. 3,000/- in the court below on that
date as maintenance for the month of April, 2011. Petitioner is further
directed to go on depositing Rs. 3,000/- by 7th of each month in the
court below for maintenance of that month. It is made clear that a
single default made by petitioner will entails cancellation of his bail
bond.
The learned court below is directed to pay aforesaid
deposited amount to O.P. No. 2 , per month, on proper identification.
( Prashant Kumar,J.)
Sharda/-