IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.28589 of 2011
Girish Yadav S/o late Shobhi Yadav R/o Village- Guriadih
P.S. Chakai, District-Jamui.
--Petitioner
Versus
1. The State Of Bihar
2. Malti Devi Wife of Girish Yadav, D/o Doman Yadav,
R/o Village-Cauridih, P.S. Chandradih, P.O.
Madhopur, District-Jamui.
--Opp.Party
2 20.09.2011
Supplementary affidavit has been filed.
Heard learned counsel for the
Petitioner and learned Additional Public
Prosecutor for the State.
Petitioner is one of the named accused in
this case, being husband of the informant, with
allegation of demand of dowry, torture etc.
Submission is that the petitioner intends to resume
and continue marital life with the complainant
who is one and only wife of the petitioner.
Further submission is that to strengthen his
intention the petitioner offers to pay a sum of
2
Rs.500/- per month by way of interim
maintenance to the complainant subject to any
order of the competent court on the point.
Considering the facts and circumstances,
in the event of filing an application before the
court below stating such intention and start
making payment, and in the event of arrest or
surrender within four weeks from today, the
petitioner is directed to be enlarged on bail on
furnishing bonds of Rs. 10,000/- (Rupees ten
thousand) with two sureties of the like amount
each to the satisfaction of the Subdivisional
Judicial Magistrate, Jamui, in Complaint Case no.
781 C of 2008, subject to the conditions laid
down in Section 438 (2) of the Code of Criminal
Procedure with additional condition that the
petitioner shall remain present before the court
below on each and every date till two years or till
disposal of the case, whichever is earlier. If the
petitioner fails to remain present on two
consecutive dates without any reasonable
explanation or any default in payment, the
3
privilege granted shall be deemed to be canceled.
( Akhilesh Chandra, J.)
AAhmad