IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.28408 of 2010
RAJ NANDAN THAKUR, son of Mahabir Thakur, resident of village -
Bagha, P.S. - Town, District - Begusarai.
-------- Petitioner.
Versus
1. THE STATE OF BIHAR
2. Renu Devi, W/o - Rajnandan Thakur, R/o - Garhara
P.S.Barauni, District - Begusarai.
------ Opposite parties.
-------
02. 27.10.2010 Heard learned counsel for the petitioner
and learned Additional Public Prosecutor for
the State.
Petitioner is named accused in this case
being husband of the complainant with whom
marriage was performed after concealing some
material facts about the educational
qualification and employment of the petitioner.
It appears that on behalf of petitioner an
application under section 9 of the Hindu
Marriage Act seeking restitution of conjugal
rights has already been filed before the family
court.
Considering the facts and circumstances,
in the event of filing an application making
offer to pay Rs. 1000/- by way of ad interim
maintenance subject to any order on the point
by the competent authority, and in the event of
his arrest/surrender before the court below
-2-
within four weeks of receipt of the copy of
this order, petitioner, namely, Raj Nandan
Thakur, is directed to be released 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 S.D.J.M.
Begusarai, in connection with Complaint Case
No. 1906C 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 till disposal of
the case, in case of failure on two consecutive
dates and in single default in payment, the
liberty shall be deemed to be cancelled.
Rajeev/ (Akhilesh Chandra, J.)