High Court Patna High Court - Orders

Matibul Rahman vs State Of Bihar &Amp; Anr on 13 September, 2010

Patna High Court – Orders
Matibul Rahman vs State Of Bihar &Amp; Anr on 13 September, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.21139 of 2010

MATIBUL RAHMAN, Son of Late Halim
Resident of Village Geraloti, P.S. Pothia, District Kishanganj
                                                                                   .......Petitioner

                                              Versus

1.

STATE OF BIHAR

2.BIBI FATIMA KHATOON, Wife of Matibul Rahman, D/O Faisuddin,
Resident of Village Geraloti, P.S. Pothia, District Kishanganj, At present resident of village Bhula
Gaon, P.S. Islampur, District Dinajpur
……Opposite Parties

02/- 13.09.2010 Heard learned counsel for the petition and

Additional Public Prosecutor for the State.

Petitioner is named accused in this complaint case

being husband of the complainant, who was married with

the petitioner fifteen years ago carries allegation of demand

of dowry, torture etc. and he also has second wife.

Considering the facts and circumstances of the

case, in the event of providing a sum of Rs. 600/- per month

by way of ad interim maintenance to the complainant till

dispute is resolved, and in the event of his arrest/surrender

before the court below within four weeks of receipt of the

copy of this order, petitioner, namely, Matibul Rahman, is

directed to be released 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
-2-

Magistrate, Kishanganj in connection with C- 1042 of 2007,

subject to condition 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 one year or subject to final order,

whichever is earlier, in case of failure on three consecutive

dates and on one single default of payment, the liberty shall

be deemed to be cancelled.

Praveen                                       (Akhilesh Chandra,J.)