High Court Patna High Court - Orders

Manish Mandal vs The State Of Bihar on 17 March, 2011

Patna High Court – Orders
Manish Mandal vs The State Of Bihar on 17 March, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.4157 of 2011
                                   MANISH MANDAL
                                            Versus
                                 THE STATE OF BIHAR
                                          -----------

2. 17.03.2011. Heard learned counsels for the

petitioner and the State.

The petitioner being the husband is

apprehending his arrest in a case registered

under Section 498(A) of the I.P.C.

It appears from the impugned order

that the complainant appeared before the

learned court below and refused to resume

the conjugal life.

In that view of the matter, the

petitioner i.e., the husband is willing to

pay Rs.500/-(Five Hundred) per month to the

complainant by depositing the same in the

account of the complainant by the second

week of every month from April, 2011. The

complainant will supply the account number

to the petitioner within a period of two

weeks from today.

Considering the aforesaid stand of

the petitioner, let the petitioner above

named be released on bail in the event of

arrest or surrender before the learned court
2

below within a period of twelve weeks from

today in connection with complaint case no.

114(C) of 2010 on furnishing bail bond of

Rs. 10,000/-(Ten Thousand) with two sureties

of the like amount each to the satisfaction

of the learned S.D.J.M., Sheikhpura, subject

to the conditions as laid down under Section

438(2) of the Code of Criminal Procedure.

U. K.                           ( Dinesh Kumar Singh, J)