IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20936 of 2011
Sajidul Azmi S/o Dr. Abdul Majid, R/o village-Kharra,
P.S. Madhubani, Distt. Madhubani.
-Petitioner
Versus
The State Of Bihar -Opp.Party
2 20.07.2011
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, carries allegation of demand
of dowry, torture etc. after long gap of marriage and being
blessed with seven children. Petitioner intends to resume
and continue marital life with the complainant, offers to
pay Rs.600/- per month for ad-interim maintenance
subject to any order on the point by the competent court.
In the event of filing application stating such
intention and start payment, , the petitioner, in the event
of arrest or surrender within four weeks of
communication of the order, is directed to be enlarged on
bail on furnishing bonds of Rs.10,000/- (Rupees ten
thousand) with two sureties of the like amount each to the
satisfaction of Judicial Magistrate, first class, Madhubani
in C.R. no. 129 of 2009 corresponding to T.R. no.3580 of
2010, subject to the conditions laid down in Section
438(2) of the Code of Criminal Procedure with
additional condition that the husband shall pay Rs.600/-
per month and shall remain present before both the courts
below on each and every date till disposal of the case. If
he fails to remain present on two consecutive dates
without any reasonable explanation or to pay even one
single installment, the privilege granted shall be deemed
to be cancelled.
AAhmad/ (Akhilesh Chandra, J.)