IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.25813 of 2011
Mukesh Kumar @ Mukesh Mandal son of late Balmiki
Mandal, R/o village Bari Keshopur, P.S. Jamalpur, District
Munger .........Petitioner.
Versus
1. The State Of Bihar
2. Sangeeta Devi wife of Mukesh Mandal, D/o Sahdeo Mahto
R/o Sadha, P.S. Sarmers, Dist. Nalanda. .....O.Ps
----------------------------------
2 25.08.2011 Heard learned counsel for the petitioner, informant
and the State.
Petitioner apprehends his arrest in connection with
Complaint Case No. 950C/2010 for the offence punishable under
section 498(A), 323, 406/34 of the Indian Penal Code and is
named accused in this case with the allegation of demand of dory,
torture etc.
Submission is that petitioner still intends to resume
and continue the matrimonial relationship with the complainant,
who is one and only wife of the petitioner and he further intends
to pay a sum of Rs. 500/- per month by way of ad interim
maintenance to the complainant subject to any order of competent
court on the point.
Considering the facts and circumstances of the case, in
the event of his filing an application before the Court below
clearly stating such intentions as stated above, begin with the
payment, in the event of his arrest/surrender before the court
below within four weeks, let the above named petitioner be
enlarged on bail on furnishing bail bond of Rs. 10,000/- (ten
thousand) with two sureties of like amount each to the satisfaction
of S.D.J.M. Nalanda at Biharsharif in connection with Complaint
2
Case No. 950C/2010 subject to the condition laid down under
section 438(2) Cr.P.C. with an 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 or on single default in
payment, the liberty granted shall be deemed to be cancelled.
(Akhilesh Chandra, J)
M.Rahman