IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.804 of 2011
SHIV SHANKAR KUMAR
Versus
THE STATE OF BIHAR
-----------
02. 07.02.2011 Heard learned counsels for the petitioner
and the informant.
Petitioner being the husband is
apprehending his arrest in a case registered under
Section 498A of the I.P.C. and Section ¾ of the Dowry
Prohibition Act.
Petitioner is ready to keep the wife with full
dignity and honour. However learned counsel appearing
on behalf of the informant submits that informant has
definite information that petitioner has performed
second marriage and in that circumstance the wife is
not willing to go to the petitioner’s house. Learned
counsel for the petitioner controverts the accusation of
performing second marriage.
Petitioner being a Constable in Jharkhand
Police is ready to pay Rs. 2000/-(two thousand) per
month to the wife by depositing the said amount in the
1st week of every month from March, 2011 in the
account of the wife. The account number will be
supplied by the wife to the petitioner within a period of
one week.
2
The aforesaid payment will be subject to any
order passed in any matrimonial or maintenance
proceeding.
Considering the aforesaid submissions, let
the petitioner namely Shiv Shankar Kumar @ Shiv
Shankar Prasad, in the event of his arrest or surrender
before the Court below within a period of 12 weeks from
today, be released on anticipatory bail on furnishing
bail bond of Rs. 10,000/-(ten thousand) with two
sureties of the like amount each to the satisfaction of
Chief Judicial Magistrate, Nawada in connection with
Hisua P.S. Case No. 94 of 2010.
Shageer ( Dinesh Kumar Singh,J.)