High Court Patna High Court - Orders

Rishi Kant @ Chikoo Sharma vs State Of Bihar on 13 August, 2010

Patna High Court – Orders
Rishi Kant @ Chikoo Sharma vs State Of Bihar on 13 August, 2010
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Cr.Misc. No.19856 of 2010

RISHI KANT @ CHIKOO SHARMA, Son of Sri Shiv Kishore Singh, Resident of Village
Gopalpur, P.S. Masaurhi, District Patna.
                                                                 ......Petitioner
                                         Versus

THE STATE OF BIHAR
                                                                    .......Opposite Party
                                       -----------

06. 13.08.2010 Heard learned counsel for the petitioner, Additional Public

Prosecutor for the State and counsel for the complainant.

The petitioner is named accused in this case being

husband of the informant carries allegation of demand of dowry,

torture physical & mental etc. On previous occasion negotiation to

settle the dispute between the parties could not succeed. The

petitioner is adamant to pursue the matrimonial case filed by him,

seeking dissolution of marriage and decree of divorce.

Considering the facts and circumstances of the case, in the

event of his arrest/surrender before the court below within four weeks

of receipt of the copy of this order, petitioner, namely Rishi Kant @

Chikoo Sharma on making payment of Rs. 2,000/- and furnishing

undertaking to pay a sum of Rs. 2,000/- per month by way of interim

maintenance to the informant, subject to decision of competent

authority, is directed to be released on bail on furnishing bail bond of

Rs. 10,000/- (ten thousand only) with two sureties of the likee amount

each to the satisfaction of Sub-Divisional Judicial Magistrate,

Masaurhi, in connection with Masaurhi P.S. Case No. 15 of 2010,

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

Procedure Code with additional condition to remain physically present

before the court below on each and every date at least for one years or

till disposal of the case whichever is earlier, in case of failure on two

consecutive dates or default in making payment aforementioned, the

liberty shall be deemed to be cancelled.

Praveen                                                   (Akhilesh Chandra,J.)