IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.20400 of 2011
Md. Shabbir
Versus
The State Of Bihar & Anr.
-----------
03. 04.08.2011 Heard learned counsel for the petitioner
and learned Additional Public Prosecutor for the
State.
The petitioner, apprehends his arrest in
connection with Complaint Case No. 1558C of 2010
for the offences under Sections 498A, 379 of the
Indian Penal Code, is named accused in this
complaint case being husband of the complainant
with demand of dowry, torture etc.
As submitted, he intends to resume and
continue matrimonial relationship with the
complainant who is one and only wife.
Considering the facts and circumstances of
the case, in the event of filing an application
before the court below stating such intention with
offer to pay a sum of Rs. 500/- (five hundred) per
month by way of ad interim maintenance to the
complainant subject to any order of the competent
court on the point, in the event of his arrest or
surrender within a period of four weeks, let the
above-named petitioner be enlarged on bail on
2
furnishing bail bond of sum of Rs. 10,000/- (ten
thousand only) with two sureties of the like amount
each to the satisfaction of S.DJ.M., Araria, in
connection with Complaint Case No. 1558C of 2010,
subject to condition under section 438(2) of the Code
of Criminal Procedure, and additional condition to
attend the court regularly at least for two years or till
disposal of the case, whichever is earlier and in the
event of failure on two consecutive dates, without
any reasonable explanation, the privilege granted
shall be deemed to be cancelled.
Rajeev/ ( Akhilesh Chandra, J.)