High Court Patna High Court - Orders

Md.Mozahid Ansari vs State Of Bihar &Amp; Anr on 9 September, 2010

Patna High Court – Orders
Md.Mozahid Ansari vs State Of Bihar &Amp; Anr on 9 September, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA

                              Cr.Misc. No.23899 of 2010

                      MD.MOZAHID ANSARI S/O MD. AYUB ANSARI,
                      R/O VILLAGE-BAMUARA, P.S. HALSI, DISTRICT-
                      LAKHISARAI.
                                                 --PETITIONER


                                           Versus

                      1. THE STATE OF BIHAR
                      2. NASREEN BANO, W/O MD. MOZAHID ANSARI,
                         D/O MD. ABBAS ANSARI, R/O VILL.BARHARA,
                         P.S. HALSI, DISTT.LAKHISARAI.
                                                 --OPP.PARTY

2   09.09.2010

Heard learned counsel for the petitioner and

learned Additional Public Prosecutor for the State.

Petitioner is named accused in this case being

husband of the complainant, carry allegation of demand of

dowry, torture etc. inspite of earlier settlement of dispute in a

case filed in the year 2004. However, in the course of

argument, it is submitted that the petitioner intends to keep

his wife with all respect and dignity.

Considering the facts and circumstances, the

petitioner, in the event of his arrest or surrender within four

weeks from today, 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, Lakhisarai, in Complaint
2

Case no. 477 C of 2009 subject to the conditions laid down in

Section 438(2) of the Code of Criminal Procedure, with an

undertaking stating his intention, as submitted, besides

payment of Rs.500/- (Rupees five hundred) per month by way

of ad-interim maintenance subject to decision of the

competent authority on the point and start making payment

with additional condition that the petitioner shall remain

present before the court below on each and every date for one

year or till disposal of the case, whichever is earlier. If the

petitioner fail to remain present on two consecutive dates

without any reasonable explanation or single default in

payment the privilege granted shall be deemed to be

cancelled.

(Akhilesh Chandra, J.)

AAhmad