IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20066 of 2011
Eershad Alam @ Md. Eershad Aalam
Versus
The State Of Bihar
-----------
For the Petitioner :- Mr. Birendra Kumar, Adv.
For the Complainant :- Mr. Arjun Prasad No. 1, Adv.
For the State :- Mr. Manish Kumar - 2, A.P.P.
----------
02/- 13.07.2011 Heard learned counsel for the petitioner, learned counsel
for the complainant who appeared suo motu by filing power, whose
name also appears in daily cause list.
Petitioner is named accused in this complaint case being
husband of the complainant, carries allegation of demand of dowry,
torture etc. It appears that within a short span of marriage, the couple
dragged into litigation more than once. However, it is submitted that
the couple still intends to continue their marital life. Taking into
consideration, subject to filing of an application before the court
below stating such intention with an offer to pay a sum of Rs. 500/-
(five hundred only) per month by way of ad interim maintenance to
the complainant and subject to any order on the point by the
competent court, in the event of his arrest/surrender within a period of
four weeks, let the petitioner, namely, Eershad Alam @ Md. Eershad
Aalam, be enlarge 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, Nawada, subject to
condition laid down under Section 438 (2) of the Code of Criminal
Procedure, with additional condition to remain physically present
before the court below on each and every date at least for two years or
2
till disposal of the case, whichever is earlier, in case of failure on two
consecutive dates without any reasonable explanation or even single
default in payment, the liberty granted shall be deemed to be
cancelled.
Praveen/- ( Akhilesh Chandra, J.)