IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.26459 of 2011
Hari Prasad Sah , Son of Late Dhaneshwar Sah, resident of village Nakta
Khurd, Ward No. 2, P.S. Palasi, District Araria.
---------- Petitioner
Versus
1.The State Of Bihar.
2.Putli Devi @ Putul Devi, Daughter of Late Laxmi Narain Basak @
Hoda Lal Basak, resident of village Major Tola, Bahadurganj, P.S.
Bahadurgang, District Araria.
-------- Opposite Parties
----------
02/- 30/08/2011 Heard learned counsel for the petitioner and learned
Additional Public Prosecutor for the State.
The petitioner apprehends his arrest in connection with a
case registered for the offence punishable under Section 498 (A) of the
Indian Penal Code is named accused in case with allegation of demand
of dowry, torture etc. to the complainant.
Submission is that petitioner intends to resume and
continue the matrimonial relationship with the complainant with an
offer to pay a sum of Rs. 5,00/- (five hundred only) per month to the
complainant by way of interim maintenance, subject to any order on
the point by the competent court.
Considering the facts and circumstances of the case, on
the event of filing an application before the court below, clearly stating
such intention as stated above and begin with the payment, in the event
of his arrest/surrender before the court below within four weeks, let the
above named petitioner 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 Chief Judicial Magistrate, Araria, in
connection with Complaint Case No. 373 of 2009, subject to condition
2
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, 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.)