High Court Patna High Court - Orders

Gunjan Kumar vs The State Of Bihar & Anr on 28 September, 2011

Patna High Court – Orders
Gunjan Kumar vs The State Of Bihar & Anr on 28 September, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.11108 of 2011
                                        Gunjan Kumar
                                             Versus
                                 The State Of Bihar & Anr
                                           -----------

03. 28.09.2011 The petitioner being the husband is

apprehending his arrest in a complaint case in which

cognizance has been taken under Section 498A of the

Indian Penal Code and Section 4 of the Dowry

Prohibition Act.

The petitioner and opposite party no.2 are

present. Both sides are apprehensive against each other.

At present, reconciliation appears not feasible.

The petitioner is ready to pay Rs. 2500/- per

month from November, 2011 to the opposite party no.2

by depositing the same in the bank account of the

opposite party no.2 by second week of every month.

The opposite party no.2 accepts the offer of

the petitioner and undertakes to supply her bank

account number to the petitioner within a period of four

weeks by filing the same on an affidavit before the

learned court below.

The aforesaid payment will be subject to any
2

order being passed in matrimonial or maintenance

proceeding.

Considering the aforesaid facts, let the above

named petitioner, be released on anticipatory bail, in

the event of his arrest or surrender before the learned

Court below within a period of 12 weeks from today,

on furnishing bail bond of Rs. 10,000/- (ten thousand)

with two sureties of the like amount each to the

satisfaction of the learned Sub-divisional Judicial

Magistrate, Begusarai in connection with Complaint

Case No. 2655C/2009, subject to the conditions as laid

down under Section 438(2) Cr.P.C.

Three consecutive defaults in making

payment by the petitioner will give liberty to opposite

party no.2 to file an application for cancellation of the

bail of the petitioner.

(Dinesh Kumar Singh, J.)
Amrendra/-