IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.29649 of 2011
Jiwan Chaudhary S/o Late Swadeshi Chaudhary
Versus
1. The State Of Bihar
2. Namita Devi W/o Jiwan Chaudhary
-----------
2. 12.9.2011 Heard learned Counsel for the petitioner, the
State and the informant.
The petitioner seeks bail in a case instituted for the
offence under Sections 323 and 498A/34 of the Indian Penal
Code.
Considering that the petitioner is in custody since
3.3.2011, let the petitioner, above named, be released on bail
on furnishing bail bond of Rs. 5,000/-(Five thousand) with two
sureties of the like amount each or any other surety to be
fixed by the court concerned to the satisfaction of learned Sub
Divisional Judicial Magistrate, Begusarai in connection with
Complaint case No.2236C of 2010, subject to the condition
that one of the bailor will be a close relative of the petitioner
who will give an affidavit giving genealogy as to how he is
related with the petitioner. The bailor will undertake to furnish
information to the Court about any change in address of the
petitioner.
The petitioner volunteers to deposit Rs.350/- (three
hundred and fifty) per month in the court below firstly within 15
days of the release from jail custody and subsequently by
15th every month which the wife of the petitioner will be at
-2-
liberty to withdraw without prejudice the right of the parties.
The court below shall inform the wife of the petitioner about
the present order.
In the nature of dispute between the parties, let
the matter be referred to the Patna High Court,
Mediation/Conciliation Centre.
Put up after four months after receipt of the report
from the Patna High Court, Mediation/Conciliation Centre.
Since the opposite party no.2 has appeared, there
is no need for further notice to her.
Narendra/ ( Anjana Prakash, J. )