IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.8900 of 2011
Mukesh Kumar @ Mukesh Chaudhary
Versus
The State Of Bihar
-----------
3 27.07.2011 In pursuance to the order dated 26.03.2011,
the petitioner and opposite party no.2 are present. The
petitioner is ready for reconciliation.
It is submitted on behalf of the learned
counsel for the petitioner that a restitution case was
also filed. The opposite party no.2 is apprehensive
about going to the house of the petitioner due to his ill
behaviour.
Considering the stand of the opposite party
no.2 and the fact that the petitioner being the student, is
ready to pay Rs. 500/- per month to the opposite party
no.2 from August, 2011 by depositing the same in the
bank account of the opposite party no.2 by second
week of every month.
It is expected that the opposite party no.2
shall supply her bank account number to the petitioner
within a period of one week.
The aforesaid payment will be subject to any
2
order being passed in matrimonial or maintenance
proceeding.
The aforesaid payment will not preclude the
parties to reconcile the dispute.
Considering the stands of the parties, let the
above named petitioner, be released on anticipatory
bail, in the event of his arrest or surrender before the
learned Court below within a period of 12 weeks from
today, on furnishing bail bond of Rs. 10,000/- (ten
thousand) with two sureties of the like amount each to
the satisfaction of the learned Judicial Magistrate, 1st
Class, Patna in connection with Complaint Case No.
2208C/2010, subject to the conditions as laid down
under Section 438(2) Cr.P.C.
Three consecutive defaults in making
payment by the petitioner will give liberty to the
opposite party no.2 to file an application for
cancellation of the bail of the petitioner.
(Dinesh Kumar Singh, J.)
Amrendra/-