High Court Patna High Court - Orders

Sudhanshu Dubey @ Guddu Dubey @ … vs The State Of Bihar & Anr. on 1 August, 2011

Patna High Court – Orders
Sudhanshu Dubey @ Guddu Dubey @ … vs The State Of Bihar & Anr. on 1 August, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.23058 of 2011
                                              Sudhanshu Dubey @ Guddu Dubey
                  @ Sudhanshu Kumar Dubey son of Sri Birendra Dubey.
                                              All resident of village-Gobhirar,
                  P.S.-Raghunathpur, District-Siwan at present residing at QTR.
                  No. C-12(B), Bajrang Nagar, Tuila Dungari, P.S.-Golmuri,
                  Jamshedpur, District-Singhbhum (Jharkhand).

                                                                 Petitioner.
                                               Versus
                  1. The State of Bihar.
                  2. Jyoti Devi wife of Sudhanshu Dubey @ Guddu Dubey
                     Daughter of Sri Rajan Pandey.
                  Resident of village-Mukundpur, P.S.-Ekma, District-Saran at
                  Chapra (Bihar).
                                                          Opposite Parties.
                                              -----------

2. 01.08.2011 Heard learned counsel for the

petitioner and learned Additional Public

Prosecutor for the State.

The petitioner apprehending his

arrest in connection with Complaint Case no.

3959 of 2007(Trial no. 2070 of 2010) for the

offence under Section 498 (A)/34 of the

Indian Penal Code, pending in the Court of

learned Sub-Divisional Judicial Magistrate,

Saran at Chapra.

Petitioner is named accused in this

case being husband of the complainant with
2

allegation of demand of dowry. Submission

is that the petitioner has already obtained

and decree under Section 9 of the Hindu

Marriage Act from the Principal Judge Family

Court, Jamshedpur in Matrimonial Case no.

103 of 2008 but there is no response from

the complainant. Further submission is that

still petitioner intends to resume and

demand of matrimonial relationship with the

complainant to whom he has not paid even a

single paisa by way of interim maintenance

in absence of any order of the Court.

considering the aforesaid facts and

circumstances and petitioner being employed

at Jamshedpur in a private firm in the event

of his filing application before the Court

below stating his such intentions and further

offer to pay a sum of Rs. 1,000/- per month

by interim maintenance to subject to any

order of the competent Court on the point.

Considering the facts and
3

circumstances of the case, in the event of his

arrest or surrender within a period of four

weeks, let the petitioner, namely, be

enlarged on bail furnishing bail bond of Rs.

10,000/- (ten thousand only) with two

sureties of the like amount each to the

satisfaction of Chief Judicial Magistrate, in

connection with the above referred case

subject to condition as laid down under

Section 438(2) of the Code of Criminal

Procedure, and additional condition to attend

the court regularly at least for two years or

till disposal of the case, whichever is earlier

and in the event of failure of two consecutive

dates, without reasonable explanation, the

privilege granted shall be deemed to be

cancelled.

Kamlesh (Akhilesh Chandra, J.)