IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.11626 of 2010
SHAMBHU PRASAD CHAURASIYA @ SHAMBHU CHAURASIYA
Versus
THE STATE OF BIHAR
For the Petitioner: Mr. Awadhesh Kr. Singh, Advocate
For the State: Mr. Shyam Kumar Singh, APP
For O.P.No. 2: Mr. Kaushal Kishore,Advocate
-----------
7 11.08.2010 Heard learned counsel for the petitioner, the
complainant/informant and the State.
The petitioner seeks bail in a case registered for offences
punishable under section 498A and 504/34 of the Indian Penal
Code.
It was submitted on behalf of the petitioner that he is
ready to lead a conjugal life with his wife with full dignity and
honour.
However, a counter affidavit has been filed by the
informant stating therein that the petitioner had remarried.
It is submitted on behalf of the petitioner that he had
remained in custody since 16.11.2009 till his release on
provisional bail as per order of this Court dated 29.04.2010.
Petitioner has filed a supplementary affidavit stating therein that
he is ready to pay Rs. 1000/- (one thousand) per month by way
of maintenance to the informant/complainant. Learned counsel
submits that the petitioner would deposit the aforesaid amount
2
regularly till any decision in future is taken by any court of
competent jurisdiction.
Learned counsel for the informant/complainant raises no
objection to it.
In the above view of the matter, the provisional bail
earlier granted by this Court vide order dated 29.04.2010 is
hereby made absolute subject to the condition that the petitioner,
as per his undertaking, pays an amount of Rs. 1000/-(one
thousand) per month 15th day of every month commencing from
September 2010. So far the maintenance for the month of August
2010 is concerned, he shall deposit the same till 31st of August,
2010. The aforesaid sum would be deposited by the petitioner
before the court concerned who is in seisin of the matter. The
informant/complainant would be at liberty to withdraw the said
amount. It is made clear that this order would be subject to any
order, if passed in any proceeding in future brought for the
purpose of maintenance or any order passed in future in this
regard by a court of competent jurisdiction. In case the petitioner
violates the aforesaid conditions the court concerned would be at
liberty to take steps for cancellation of his bail bonds.
SC ( Dr. Ravi Ranjan, J.)