High Court Patna High Court - Orders

Md.Naushad vs State Of Bihar on 12 October, 2010

Patna High Court – Orders
Md.Naushad vs State Of Bihar on 12 October, 2010
           IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.28335 of 2010
    MD.NAUSHAD, son of Md. Nisar, resident of Marui, P.S. - Roh, District -
                                Nawada.
                                                               -------- Petitioner.
                                 Versus
THE STATE OF BIHAR                                         -------       Opposite
Party.
                                  -------

02. 12.10.2010 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 informant carries allegation of

demand of dowry, torture etc. intends to resume marital life

with the complainant, but still nothing is being paid towards

maintenance to the complainant.

Considering the facts and circumstances of the

case, in the event filing a petition before the court below

with an offer to pay a sum of Rs. 700/- per month by way

of ad interim maintenance to the complainant subject to

any order of the competent authority on the point and

begin with 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.

Naushad, 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 to the satisfaction of
-2-

Additional Chief Judicial Magistrate, Nawada, in

connection with Roh P.S. Case No. 84 of 2009, 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 and single default in payment, the

liberty shall be deemed to be cancelled.

(Akhilesh Chandra, J.)
Rajeev/