High Court Patna High Court - Orders

Rajeev Kumar Singh vs The State Of Bihar &Amp; Anr on 12 August, 2010

Patna High Court – Orders
Rajeev Kumar Singh vs The State Of Bihar &Amp; Anr on 12 August, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.29348 of 2010
                                   RAJEEV KUMAR SINGH
                                              Versus
                               THE STATE OF BIHAR & ANR
                                            -----------

2. 12. 08. 2010. Heard learned counsel for the petitioner and the State.

The petitioner being husband of the complainant is

apprehending his arrest in a complaint case in which cognizance has

been taken under Section 498 A of the Indian Penal Code and 4 of

the Dowry prohibition Act.

It is submitted by the learned counsel for the petitioner

that initially a police case was registered but accusations have been

found false resulting in submitted the Final Form and on protest the

present cognizance order has been passed. It is further submitted

that in pursuance of the order of the learned Principal Judge, Family

Court, the petitioner is paying maintenance to the tune of Rs. 3,000/-

to the complainant.

Considering the fact that accusations have been found

false and the maintenance is being paid by the petitioner and further

undertaking by the learned counsel for the petitioner that he will pay

arrears of maintenance amount to the complainant within a period

of six weeks, let the above named petitioner be released on bail in

the event of arrest or surrender in the court below within a period of

twelve 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 Sub Divisional Judicial Magistrate, Saharsa, in
2

connection Protest Complaint . Case No. 805 C of 2009, subject to

the conditions as laid down under Section 438 (2) of Cr.P.C.

m.p.                            ( Dinesh Kumar Singh, J.)