High Court Patna High Court - Orders

Rajeev Kumar vs The State Of Bihar on 19 July, 2011

Patna High Court – Orders
Rajeev Kumar vs The State Of Bihar on 19 July, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Cr.Misc. No.20893 of 2011
                               Rajeev Kumar
                                    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 has also filed an application under Section

9 of the Hindu Marriage Act, seeking restitution of conjugal rights.

And to further, strengthen his intention, also ready to pay a sum of Rs.

1,000/- (One Thousand) per month by way of interim maintenance to

the complainant, subject to any order on the point by the competent

authority.

Considering the facts and circumstances of the case,

subject to filing an application before the court below stating such

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

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

Kumar, 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, Vaishali at Hajipur,

in connection with Complaint Case No. 1044 of 2010, Tr. No. 2686 of

2011, 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 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
2

reasonable explanation or even on single default in payment, the

liberty granted shall be deemed to be cancelled.

Praveen/-                            ( Akhilesh Chandra, J.)