IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.26543 of 2011
Md. Kalam, Son of Late Md. Urfan, Resident of Village Jhamta, P.S.
Tarabari (Araria), District Araria.
---------- Petitioner
Versus
The State Of Bihar.
-------- Opposite Party
--------------
02/- 02.09.2011 Heard learned counsel for the petitioner and learned
Additional Public Prosecutor for the State.
The petitioner apprehends his arrest in connection with a
case registered for the offence punishable under Section 498(A) of the
Indian Penal Code is named accused in this complaint case with
allegation of demand of dowry, torture etc. to the complainant.
Submission is that petitioner intends to resume and
continue the matrimonial relationship with the complainant, who is his
one and only wife. To further, strengthen his intention an offer is
being made to pay a sum of Rs. 500/- (five hundred only) per month to
the complainant by way of interim maintenance, subject to any order
on the point by the competent court.
Considering the facts and circumstances of the case, on
the event of filing an application before the court below, clearly stating
such intention as stated above and begin with the payment, in the event
of his arrest/surrender before the court below within four weeks, let the
above named petitioner be enlarged 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 Magistrate, Araria,
in connection with Complaint Case No. 264C of 2001, subject to
2
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 two years or till
disposal of the case, whichever is earlier, in case of failure on two
consecutive dates, without giving any reasonable explanation or even
on single default in payment, the liberty granted shall be deemed to be
cancelled.
Praveen/- ( Akhilesh Chandra, J.)