High Court Patna High Court - Orders

Md. Asafar Naiyar vs The State Of Bihar on 2 August, 2011

Patna High Court – Orders
Md. Asafar Naiyar vs The State Of Bihar on 2 August, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                      Criminal Miscellaneous No.23172 of 2011
                                  Md. Asafar Naiyar
                                        Versus
                                 The State Of Bihar
                                       ----------

02. 02.08.2011 Heard learned counsel for the petitioner

and learned Additional Public Prosecutor for the

State.

The petitioner apprehends his arrest in

connection with Complaint Case No. 873/2009 for

the offences under Section 498(A) of the Indian Penal

Code and 3 and 4 of Dowry Prohibition Act, pending

in the court of S.D.J.M., Patna City, Patna.

Petitioner is named accused in this case

being husband of the complainant carries allegation

of demand of dowry, torture etc. He intends to

resume and continue matrimonial relationship with

the complainant who is one and only wife. Further

strengthen his intention offers to pay a sum of Rs.

500/- per month by way of ad interim maintenance

to the complainant subject to any order by the

competent court on the point.

Considering the facts and circumstances of

the case, in the event of his arrest or surrender

within a period of four weeks, let the above-named

petitioner be enlarged on bail on furnishing bail
2

bond of sum of Rs. 10,000/- (ten thousand only)

with two sureties of the like amount each to the

satisfaction of S.D.J.M., Patna City, Patna, in

connection with Complaint Case No. 873/2009,

subject to condition 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 any default in

payment, the privilege granted shall be deemed to be

cancelled.

Rajeev/                          ( Akhilesh Chandra, J.)