IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20715 of 2011
Sanjay Sah, son of Satahu Sah @ Ramdeo Sah of Vill. - Yadavpur Bakhri, P.S. -
Dhaka, District - East Champaran.
-------Petitioner.
Versus
1. The State Of Bihar
2. Suman Devi, W/o - Sanjay Sah, D/o - Punit Sah, residing at
Nonora, P.S. - Ghorasahan, District - East Champaran.
-------- Opposite Parties.
******
02. 18.07.2011 Heard learned counsel for the petitioner and
learned Additional Public Prosecutor for the State.
The petitioner is named accused in
connection with Complaint Case No. 794/2010 for
offences under Sections 498A, 323 of the Indian Penal
Code and 3 & 4 of the Dowry Prohibition Act, pending
in the court of Chief Judicial Magistrate, Motihari,
East Champaran, being husband of the complainant
carries allegation of demand of dowry, torture etc. As
submitted, he has already filed Matrimonial Case No.
7/2011 in the court of Principal Judge, Family Court,
East Champaran, intends to resume and continue
marital life with the complainant. In order to put force
in his desire further offers to pay a sum of Rs. 500/-
per month by way of ad interim maintenance to the
complainant subject to any order by the competent
court on this point.
Considering the facts and circumstances of
the case, in the event of filing an application before the
2
court below stating such intention, and in the event of
his arrest or surrender within a period of four weeks,
let the petitioner, namely, Sanjay Sah, be enlarged on
bail on furnishing bail bond of sum of Rs. 10,000/-
(ten thousand only) with two sureties of the like
amount each to the satisfaction of Chief Judicial
Magistrate, Motihari, East Champaran, in connection
with Complaint Case No. 794/2010, subject to
condition under section 438(2) of the Code of Criminal
Procedure, and additional condition to attend the
court regularly at least for two years or till disposal of
the case, whichever is earlier and in the event of
failure on two consecutive dates and default in
payment, without any reasonable explanation, the
privilege granted shall be deemed to be cancelled.
Rajeev/ ( Akhilesh Chandra, J.)