IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21037 of 2011
Dinesh Kumar Sharma @ Dinesh Sharma
Versus
The State Of Bihar & Anr.
-----------
02/- 20/07/2011 Heard learned counsel for the petitioner and learned
Additional Public Prosecutor for the State.
Petitioner is named accused in this complaint case being
husband of the complainant with allegation of demand of dowry,
torture etc. He happens to be a constable in C.R.P.F. and intends to
resume and continue the matrimonial relationship with the
complainant, who is his one and only wife and, further, offers to pay a
sum of Rs. 2,000/- (two thousand only) per month to the complainant
by way of interim maintenance, subject to any order on the point by
the competent authority.
Considering the facts and circumstances of the case, on
the event of filing an application before the court below stating such
intention as stated above, in the event of his arrest/surrender before the
court below within four weeks, let the petitioner, namely, Dinesh
Kumar Sharma @ Dinesh Sharma, 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 Sub-Divisional Judicial
Magistrate, Buxar/concerned Judicial Magistrate, in connection with
Complaint Case No. 688(C) of 2009, 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,
2
whichever is earlier, 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.
Praveen/- ( Akhilesh Chandra, J.)