IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.1159 of 2011
SUDHANSHU KUMAR
Versus
THE STATE OF BIHAR
-----------
2. 11.02.2011. Heard learned counsels for the
petitioner and the State.
The petitioner being the husband is
apprehending his arrest in a compliant case
in which cognizance has been taken under
Sections 498A and 494 of the I.P.C.
It is submitted by the learned counsel
for the petitioner that initially the
complaint was filed by the complainant on
03.02.2009 which was dismissed on
15.06.2009. Thereafter, the complainant
filed divorce case no. 09 of 2009 in which
the order dated 29.03.2010 reflects that
both sides agreed to resume conjugal life.
Now the present complaint has been filed on
16.07.2010.
Learned counsel for the petitioner
submits that reconciliation at this stage
appears to be impossibility.
Learned counsel for the petitioner
agrees to pay Rs.2000/-(Two Thousand) from
first week of every month from March, 2011
to opposite party no.2 by depositing the
-2-
said amount in the account of the
complainant.
It is expected from the complainant
that she will supply account number to the
petitioner within a period of two weeks from
today.
On the basis of the aforesaid
consideration, let the petitioner, above
named, be released on bail in the event of
arrest or surrender before the learned court
below within a period of twelve weeks from
today in connection with complaint Case No.
1830C of 2010 on furnishing bail bond of Rs.
10,000/-(Ten Thousand) with two sureties of
the like amount each to the satisfaction of
the learned S.D.J.M. Begusarai, subject to
the conditions as laid down under Section
438(2) of the Code of Criminal Procedure.
U.K. (Dinesh Kumar Singh,J)