IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.23038 of 2011
Shyam Kishore @ Shyam Kishore Mochi, Son of Late Dukhan Mochi,
Resident of Village Milki, P.S. Paliganj, District Patna.
---------- Petitioner
Versus
The State Of Bihar.
-------- Opposite Party
------------
03/- 05.09.2011 Heard learned counsel for the petitioner and learned
Additional Public Prosecutor for the State.
The petitioner apprehends his arrest in connection
with a case registered for the offence punishable under Section 498
A and 34 of the Indian Penal Code is named accused in this case
with allegation of demand of dowry, torture etc. to the complainant.
Submission is that petitioner intends to resume and
continue the matrimonial relationship with the complainant, who is
his one and only wife. To further, strengthen his intention an offer
is being made to pay a sum of Rs. 1,000/- (one thousand only) per
month to the complainant by way of interim maintenance, subject
to any order on the point by the competent court.
Considering the facts and circumstances of the case, on
the event of filing an application before the court below, clearly
stating such intention as stated above and begin with the payment,
in the event of his arrest/surrender before the court below within
four weeks, let the above named petitioner be enlarged on bail on
furnishing bail-bond of Rs. 10,000/- (ten thousand only) with two
sureties of the like amount each to the satisfaction of Additional
Chief Judicial Magistrate, Danapur, in connection with Paliganj
P.S. Case No. 181 of 2010, subject to condition laid down under
Section 438(2) of the Criminal Procedure Code with additional
condition to remain physically present before the court below on
each and every date at least for two years or till disposal of the
case, whichever is earlier, in case of failure on two consecutive
dates, without giving any reasonable explanation or even on single
default in payment, the liberty granted shall be deemed to be
cancelled.
Praveen/ ( Akhilesh Chandra, J.)