IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23322 of 2011
Naresh Roy, Son of Ramasharay Roy.
Resident of Village Kalua Barbatta, P.S. Musrigharari, District Samastipur.
---------- Petitioner
Versus
The State Of Bihar
-------- Opposite Party
-----------
02/- 05/08/2011 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. 1031 of 2009 for the offences punishable under
Sections 323 and 498A of the Indian Penal Code, pending in the court
of Chief Judicial Magistrate, Samastipur, is named accused in this
complaint case being husband of the complainant with allegation of
demand of dowry, torture etc.
Submission is that in spite of all odds, he still intends to
resume and continue the matrimonial relationship with the
complainant, who is his one and only wife and also in view of the
order of Principal Judge, Family Court, Samastipur, he is regularly
paying the amount fixed i.e. a sum of Rs. 1,500/- (one thousand five
hundred) per month as maintenance to the complainant.
Considering the facts and circumstances of the case, on
the event of filing an application before the court below stating such
intention as stated above, 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
only) with two sureties of the like amount each to the satisfaction of
2
Chief Judicial Magistrate, Samastipur, in connection with Complaint
Case No. 1031 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 of 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.)