High Court Patna High Court - Orders

Prabhat Ranjan vs The State Of Bihar on 19 July, 2011

Patna High Court – Orders
Prabhat Ranjan vs The State Of Bihar on 19 July, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Cr.Misc. No.20919 of 2011
                               Prabhat Ranjan
                                    Versus
                              The State Of Bihar
                                   -----------

02/- 19/07/2011 Heard learned counsel for the petitioner and learned

Additional Public Prosecutor for the State.

Petitioner is named accused in this complaint case being

husband of the complainant with allegations of demand of dowry,

torture etc. It appears there was an attempt for reconciliation, but

ultimately failed. One Maintenance Case No. 42 of 2011 under

Section 125 of the Code of Criminal Procedure is also pending

between the parties before Principal Judge, Family Court, Samastipur.

However, as submitted, petitioner still intends to resume and continue

the matrimonial relationship with the complainant and in order to put

force in his intention a sum of Rs. 500/- (five hundred) is also offered

to be paid to the complainant by way of interim maintenance, subject

to any order on the point by the competent authority.

Considering the facts and circumstances of the case, on

the event of filing an application before the Principal Judge, Family

Court, Samastipur under Section 9 of the Hindu Marriage Act with

clear intention as stated above, in the event of his arrest/surrender

before the court below within four weeks, let the petitioner, namely,

Prabhat Ranjan, 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 Sub-Divisional Judicial Magistrate, Dalsingsarai,

Samastipur, in connection with Complaint Case No. 62 of 2010,
2

subject to condition laid down under Section 438 (2) of the Criminal

Procedure Code with additional condition to remain physically present

before both the courts 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 even on single default in payment, the liberty granted shall be

deemed to be cancelled.

Praveen/-                              ( Akhilesh Chandra, J.)