High Court Patna High Court - Orders

Md.Maksood Alam vs State Of Bihar on 29 September, 2010

Patna High Court – Orders
Md.Maksood Alam vs State Of Bihar on 29 September, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.27077 of 2010

MD.MAKSOOD ALAM, Son of Md. Hanif, Resident of Village Gorhari, P.S.
Parihar, District Sitamarhi.
                                                        ......Petitioner

                                   Versus

THE STATE OF BIHAR
                                                       .......Opposite Party
                                  -----------

02/- 29-09-2010 Heard Counsel for the petitioner and Additional

Public Prosecutor for the State.

Petitioner is named accused in this case being

husband of the complainant carries allegation of demand

of dowry, torture etc. However, it is submitted on behalf

of the petitioner that in spite of granting ex-parte divorce

to the complainant, he is ready and willing to join her

company and accept her as his wife as it is.

Considering the facts and circumstances of the

case, in the event of filing an undertaking to pay a sum of

Rs. 500/- per month by way of ad interim maintenance,

subject to final order by competent authority on the issue

begin with the payment 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, Md. Maksood Alam, 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
2

to the satisfaction of Judicial Magistrate, 1st Class,

Sitamarhi in connection with Complaint Case No. C-

1/7/2010, 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 till disposal of the case, in

case of failure on two consecutive dates, the liberty shall

be deemed to be cancelled.

Praveen                                   ( Akhilesh Chandra, J. )