High Court Patna High Court - Orders

Jai Kumar Patharkat vs The State Of Bihar on 23 August, 2011

Patna High Court – Orders
Jai Kumar Patharkat vs The State Of Bihar on 23 August, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.25211 of 2011
                                 Jai Kumar Patharkat .
                                        Versus
                                  The State Of Bihar .
                                       -----------

02. 23.08.2011 Heard learned counsel for the petitioner,

learned counsel for the informant and learned

Additional Public Prosecutor for the State.

The petitioner is apprehending his arrest in

connection with Complaint Case No. 2168 of 2009,

T.R. No. 3745 of 2010 for the offences under Sections

498A and 406 of the Indian Penal Code, pending in

the court of Sub-Divisional Judicial Magistrate,

Siwan.

Petitioner is one of the named accused in

this complaint case being husband of the

complainant with the allegation of demand of dowry,

torture etc.

Submission is that the petitioner intends to

resume matrimonial relation with the complainant

and offer to pay a sum of Rs.500/- per month by way

of ad interim maintenance to the complainant subject

to any order of competent court on the point.

Considering the facts and circumstances of

the case, in the event of filing such application with
2

offer and in the event of arrest or surrender within a

period of 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 Sub-Divisional

Judicial Magistrate, Siwan in connection with

Complaint Case No. 2168 of 2009, T.R. No.3745 of

2010 subject to condition laid down under section

438(2) of the Code of Criminal Procedure, and

additional condition to attend the court regularly at

least for two years or till disposal of the case,

whichever is earlier and in the event of failure on two

consecutive dates, without any reasonable

explanation, or in any default of payment the

privilege granted shall be deemed to be cancelled.

Mkr.                            (Akhilesh Chandra, J.)