IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.12371 of 2011
OM PRAKASH YADAV SON OF LATE RAMJI PRASAD
Versus
THE STATE OF BIHAR
-----------
2 19.04.2011 Heard learned counsels for the petitioner and
the State.
The petitioner being the husband is
apprehending his arrest in a complaint case in which
cognizance has been taken under Sections 498A and
323 of the Indian Penal Code.
The marriage was performed in the year
1999 and the petitioner filed a divorce case in the year
2007 when the present case was filed in the year 2010.
It is submitted that since, 2003 itself, the
complainant is not residing with the petitioner.
The petitioner is ready to make payment of
Rs. 500/- per month to the complainant by depositing
the same in the bank account of the complainant from
May, 2011 by second week of every month.
The petitioner will serve the copy of this
order to the complainant when the complainant will
give bank account number to the petitioner within a
2
period of two weeks.
The aforesaid payment will be subject to any
order being passed in matrimonial or maintenance
proceedings.
Considering the aforesaid facts, 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,
Saran at Chapra in connection with Complaint Case
No. 1236/2010, subject to the conditions as laid down
under Section 438(2) Cr.P.C.
(Dinesh Kumar Singh, J.)
Amrendra/-