IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21493 of 2010
MD.JAHANGIR S/O MD. KAYUM, R/O AMIRABAD, P.S.
MANIHARI, DISTRICT-KATIHAR.
--PETITIONER
Versus
THE STATE OF BIHAR --OPP.PARTY
For the Petitioner : M/s Bhola Prasad &
Sanjeev Kr.Singh
For Opp.Party no.2 : M/s P.K. Jaipuriyar &
Anshuman Jaipuriyar
For the State : Mr. Amarendra Prasad
5 19.08.2010
Heard learned counsel for the petitioner, learned
Additional Public Prosecutor for the State and learned counsel
for opposite party no.2.
The petitioner is named accused in this case,
being husband of the complainant. On behalf of the petitioner
another criminal case has also been filed besides one
Matrimonial case seeking dissolution of marriage. The
petitioner carries allegation of demand of dowry, torture etc.
However, considering the offer made on behalf of the
petitioner to pay a sum of Rs.500/- per month by way of ad-
interim maintenance subject to order of the competent court,
dealing with Matrimonial case, on the event of depositing
Rs.1,000/- in Family Court, Katihar, in Matrimonial Case
2
no.309 of 2009 and undertaking to continue such payment of
Rs.500/- per month without fail, in the event of his arrest or
surrender within four weeks from today with supporting
material to show compliance of the order, the petitioner is
directed to be enlarged on bail on his furnishing bonds of
Rs.10,000/- (Rupees ten thousand) with two sureties of the
like amount each to the satisfaction of the Subdivisional
Judicial Magistrate, Katihar, in Complaint Case no. 2461 of
2009, subject to the conditions laid down in Section 438(2) of
the Code of Criminal Procedure with additional condition that
the petitioner shall remain present on each and every date
before both the courts at least for one year or till disposal of
the case whichever is earlier. If the petitioner fails to remain
present in both the Courts on two consecutive dates without
any reasonable explanation or on failure of payment of even
one single installment the privilege granted shall be deemed
to be cancelled.
(Akhilesh Chandra, J.)
AAhmad