High Court Patna High Court - Orders

Dukhi Sahani vs State Of Bihar & Anr on 3 August, 2011

Patna High Court – Orders
Dukhi Sahani vs State Of Bihar & Anr on 3 August, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr. Misc. No.35766 of 2010
                           Dukhi Sahani S/o Ramdeo Sahani
                                        Versus
                                 State of Bihar & Anr
                                       -----------

4/ 03.08.2011 By order dated 26.03.2011, the matter was referred to

the Patna High Court Mediation and Conciliation Centre and the

petitioner was allowed provisional anticipatory bail for four months,

but despite the sincere efforts the parties could not resolve their

differences.

Today the petitioner is ready to pay a sum of Rs.500/-

to his wife and children and also undertakes to enter appearance in a

proceeding filed under section 125 Cr. P. C. in the Family Court at

Motihari.

In view of such, provisional bail granted to the

petitioner vide order dated 26.03.2011 is hereby confirmed subject

to the conditions that the petitioner would deposit Rs.500/- per

month in the court below firstly within 15 days of the confirmation

of provisional bail and subsequently by 15th every month which the

wife of the petitioner will be at liberty to withdraw without

prejudice the right of the parties. The court below shall inform the

wife of the petitioner about the present order and (ii) That the

petitioner will file an undertaking before the court below that he will

make appearance in a proceeding filed under section 125 Cr. P. C.

          JA/-                                                (Anjana Prakash,J.)