High Court Patna High Court - Orders

Md. Kadir vs The State Of Bihar on 8 September, 2011

Patna High Court – Orders
Md. Kadir vs The State Of Bihar on 8 September, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA

                             Criminal Miscellaneous No.27348 of 2011

                 Md. Kadir S/o Md. Warjahan, R/o Village- Janki Nagar,
                 P.S. Azam Nagar, District-Katihar.
                                                      --Petitioner

                                             Versus

                 The State Of Bihar                         --Opp.Party


2   08.09.2011

Heard learned counsel for the petitioner

and learned Additional Public Prosecutor for the

State.

The petitioner is named accused in this

case being husband of the complainant with

allegation of demand of dowry, torture etc.

Submission is that the petitioner intends to resume

and continue marital life with the complainant

who is one and only wife of the petitioner.

Further submission is that to strengthen his

intention the petitioner offers to pay a sum of

Rs.500/- per month by way of interim

maintenance to the complainant subject to any

order of the competent court on the point.

Considering the facts and circumstances
of the case, in the event of filing an application

before the court below stating such intention and

start making payment, and in the event of arrest

or surrender within a period of four weeks, let the

petitioner be enlarged on bail on furnishing bond

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. 907 of 2010, subject to the

conditions laid down in Section 438(2) of the Code

of Criminal Procedure with additional condition

to attend the court for two years or till disposal of

the case, whichever is earlier. In the event of

failure to attend the court on two consecutive

dates without any reasonable explanation or any

default in payment, the privilege granted shall be

deemed to be cancelled.

( Akhilesh Chandra, J.)
AAhmad