IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.27569 of 2010
SHYAM MAHTON, son of Saryug Mahton, R/o - Village - Narharipur, P.S. -
Bhagwanpur, District - Begusarai.
---------------- Petitioner.
Versus
1. THE STATE OF BIHAR
2. Sunita Devi, W/o - Shyam Mahton, R/o - Village - Narharipur, P.S. -
Bhagwanpur, District - Begusarai.
----------- Opposite parties.
-------
02. 06.10.2010 Heard learned counsel for the petitioner and
learned Additional Public Prosecutor for the State.
Petitioner is named accused in this case complaint
case being husband of the complainant carries allegation
of demand of dowry, torture etc. and undisputedly, now a
days, she is living at her parent’s house with one out of
three children. The petitioner intends to resume marital
and family life with the complainant.
Considering the facts and circumstances of the
case, in the event of filing a petition on behalf of learned
counsel for the petitioner stating his intention with an offer
to pay an amount of Rs. 500/- per month by way of ad
interim maintenance subject to any order of competent
authority on the issue and in the event of his
arrest/surrender before the court below within four weeks
of receipt of the copy of this order, petitioner, namely,
Shyam Mahton, is directed to be released on bail on
furnishing bail bond of Rs. 10,000/- (ten thousand only)
-2-
with two sureties of the like amount each to the satisfaction
of S.D.J.M., Begusarai, in connection with Complaint Case
No. 138C of 2009, 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 one year or
till disposal of the case whichever is earlier, in case of
failure on two consecutive dates, and single default in
payment, the liberty shall be deemed to be cancelled.
(Akhilesh Chandra, J.)
Rajeev/