IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellanious No.23182 of 2011
Raj Kumar Das
Versus
The State Of Bihar
-----------
02. 02.08.2011 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. 658C/2009 for
the offences under Section 498(A) of the Indian Penal
Code and 3 and 4 of Dowry Prohibition Act, pending
in the court of S.D.J.M., Jamui.
Petitioner is named accused in this case
being husband of the complainant carries allegation
of demand of dowry, torture etc. He intends to
resume and continue matrimonial relationship with
the complainant who is one and only wife. Further
strengthen his intention offers to pay a sum of Rs.
500/- per month by way of ad interim maintenance
to the complainant subject to any order by the
competent court on the point.
Considering the facts and circumstances of
the case, in the event of his arrest or surrender
within a period of four weeks, let the above-named
petitioner be enlarged on bail on furnishing bail
2
bond of sum of Rs. 10,000/- (ten thousand only)
with two sureties of the like amount each to the
satisfaction of S.D.J.M., Jamui, Patna, in connection
with Complaint Case No. 658C/2009, subject to
condition under section 438(2) of the Code of
Criminal Procedure, and additional condition to
attend the court regularly at least for two years or till
disposal of the case, whichever is earlier and in the
event of failure on two consecutive dates, without
any reasonable explanation or any default in
payment, the privilege granted shall be deemed to be
cancelled.
Rajeev/ ( Akhilesh Chandra, J.)