IN THE HIGH COURT OF JUDICATURE AT PATNA Cr.Misc. No.5731 of 2011 SANTOSH KUMAR MAHTO @ SANTOSH MAHTO Versus THE STATE OF BIHAR -----------
02. 26.03.2011 Heard learned counsel for the petitioner and
State.
Petitioner is named accused in this case based
on complaint petition being husband of the complainant
informant carries general allegation of demand of dowry,
torture etc. The petitioner appears filing of informatory
petitioner one year before filing of the complaint stating
the basis of disputes in spite of all such odds intends to
continue marital life with the informant who is only wife
of the petitioner.
Considering the facts and circumstances of the
case and nature of allegation, in the event the petitioner
filing an application before the competent court under
Section 9 of the Hindu Marriage Act and submitting proof
of such filing and in the event of his arrest/surrender
within a period of four weeks, let petitioner, namely,
Santosh Kumar Mahto @ Santosh Mahto @ Santosh
Kumar, be released 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 cm,
Darbhanga, in connection with Baheri P.S. Case No.
2
96/2010 (G.R. No. 1231/2010) arising out Complaint
Case No. C.R. No. 572/2010. 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 three consecutive
dates, without any reasonable explanation, the privilege
granted shall be deemed to be cancelled.
Rajeev/ (Akhilesh Chandra, J.)