High Court Patna High Court - Orders

Md. Zabed Hussain vs The State Of Bihar on 28 July, 2011

Patna High Court – Orders
Md. Zabed Hussain vs The State Of Bihar on 28 July, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Cr.Misc. No.19978 of 2011
                              Md. Zabed Hussain
                                    Versus
                               The State of Bihar
                                   -----------

03/- 28/07/2011 Heard learned counsel for the petitioner, learned counsel

for the complainant and learned Additional Public Prosecutor for the

State.

Petitioner is named accused in this complaint case being

husband of the complainant with allegation of demand of dowry,

torture etc. It is also pointed out that one case under Section 125 of

the Code of Criminal Procedure was also going on between the

parties, wherein, Rs. 800/- per month was ordered to be paid by way

of interim maintenance to the complainant by the petitioner.

Submission is that, the said amount is being continuously paid to the

complainant, but learned counsel for the complainant refuted such

submission as regard to payment.

Further, submission is that, said case under Section 125

of the Code of Criminal Procedure has already been disposed of and a

sum of Rs. 3,000/- per month has been awarded as maintenance to be

paid against which petitioner has preferred revision.

Considering the facts and circumstances and nature of

allegation, in the event of producing proof of payment of interim

maintenance of Rs. 800/- per month as ordered or in case of non-

payment, payment of entire dues at above rate with further

undertaking to continue payment of said amount, subject to any order

on the point by the competent court, in the event of his
2

arrest/surrender before the court below within four weeks, let the

petitioner, namely, Md. Zabed Hussain, be enlarged 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 Chief Judicial

Magistrate, Munger, in connection with Complaint Case No. 958C 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 at

least for two years or till disposal of the case, whichever is earlier, in

case of failure on two consecutive dates, without giving any

reasonable explanation, the liberty granted shall be deemed to be

cancelled.

Praveen/-                             ( Akhilesh Chandra, J.)