IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.36371 of 2010
INDRADEO CHAUDHARY S/O SARJU CHAUDHARY, R/O
VILLAGE-MANTH GULANI, P.S. PAKARIBARAWAN,
DISTRICT-NAWADA.
--PETITIONER
Versus
THE STATE OF BIHAR --OPP.PARTY
2 02.11.2010
Heard learned counsel for the petitioner and
learned Additional Public Prosecutor for the State.
Petitioner is named accused in this case being
husband of the complainant carries allegation of demand of
dowry, torture etc. He has already filed one Matrimonial
Case no.132 of 2009 before the Family Court, Nawada,
seeking dissolution of marriage and declaration of divorce
though it is offered that he is willing to resume and continue
marital life with the complainant.
Considering the facts and circumstances, on the
event of filing of application making offer to pay ad-interim
maintenance of Rs.500/- (Rupees five hundred) per month
subject to final order of competent authority and begin with
2
the payment, the petitioner, in the event of arrest or surrender
within four weeks from today, is directed to be enlarged on
bail on his 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, Nawada,
in Complaint Case no. 1477 of 2009 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 disposal of the case. If the petitioner fails to remain
present on two consecutive dates without any reasonable
explanation or make any single default in payment, the
privilege granted shall be deemed to be cancelled.
(Akhilesh Chandra, J.)
AAhmad