IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.18442 of 2011
Md. Salauddin
Versus
The State Of Bihar
-----------
3. 28.06.2011. Heard the learned counsels for the
petitioner and the State.
The petitioner being the husband is
apprehending his arrest in complaint case in
which cognizance has been taken under
Section 498A of the Indian Penal Code.
The marriage was performed 14 years
prior to lodging of the complaint.
It is submitted by the learned
counsel for the petitioner that the
complainant is third wife of the petitioner.
It is submitted that paragraph no.4 of the
statement on solemn affirmation of the
complainant reflects that she does not want
to stay with the petitioner as she is
interested in divorce.
The petitioner is ready to pay Rs.
400/- per month to the complainant by
depositing the same in the bank account of
the complainant by second week of every
month from August, 2011. The aforesaid
payment will be subject to any order being
2
passed in matrimonial or maintenance
proceedings. The petitioner undertakes to
serve a copy of the order to the complainant
within two weeks from today when it is
expected from the complainant to supply her
bank account to the petitioner.
Considering the aforesaid facts, let
the petitioner, above named, be released on
bail in the event of arrest or surrender
before the learned court below within a
period of twelve weeks from today in
connection with complaint case no. 382C of
2010 on furnishing bail bond of Rs.10,000/-
(Ten Thousand) with two sureties of the like
amount each to the satisfaction of the
learned J.M. Ist Class, Danapur, Patna,
subject to the conditions as laid down under
Section 438(2) of the Code of Criminal
Procedure.
U. K. ( Dinesh Kumar Singh, J)