High Court Patna High Court - Orders

Shankar Thakur vs State Of Bihar &Amp; Anr on 6 October, 2010

Patna High Court – Orders
Shankar Thakur vs State Of Bihar &Amp; Anr on 6 October, 2010
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.27601 of 2010
                                SHANKAR THAKUR
                                         Versus
                             STATE OF BIHAR & ANR
                                       -----------

2 6.10.2010 Heard learned counsel for the petitioner and the

Additional P.P. for the State.

Petitioner is named accused in this complaint case

being husband of the complainant suffering litigations after

litigations during 20 years of marital life and out of their

wedlock a female child who as alleged whether resides with

her mother but as asserted by the petitioner with him.

Petitioner enters to resume marital life with wife also.

Considering the facts and circumstances of the

case, in the event of filing a petition before the court below

stating such intention and with an offer to pay Rs.500/- per

month by way of interim maintenance subject to final order of

the competent authority on the point to begin payment, in the

event of his arrest/surrender before the court below within

four weeks of receipt of the copy of this order, petitioner,

namely, Shankar Thakur, is directed to be released on bail on

furnishing bail bond of Rs.10,000/- with two sureties of the

like amount each to the satisfaction of S.D.J.M., Begusarai, in
2

Complaint Case No.2089 C/09, subject to the conditions as

laid down under section 438(2) Cr.P.C. with additional

condition to remain physically present before the court below

on each and every date at least for one year or till disposal of

the case whichever is earlier, in single default of payment as

well as in case of failure on two consecutive dates, the liberty

shall be deemed to be cancelled.

Anilkr.sinha                          (Akhilesh Chandra,J.)