High Court Patna High Court - Orders

Rajan Singh @ Samar Bahadur Singh vs State Of Bihar on 14 March, 2011

Patna High Court – Orders
Rajan Singh @ Samar Bahadur Singh vs State Of Bihar on 14 March, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.38892 of 2010
                     RAJAN SINGH @ SAMAR BAHADUR SINGH
                                          Versus
                                   STATE OF BIHAR
                                        -----------

3 14.3.2011 Heard learned counsel for the parties.

Killing is for demand of dowry for which

deceased was being tortured but marriage is more

than ten years ago. Death is due to consumption

of Sulphas, allegedly administered by petitioner

and other family members which was reported by

the deceased’s daughter. She is examined in the

case diary in paragraph-5 that it was the

deceased who herself consumed Sulphas and given

this witness also.

Thus, having regard to the facts and

circumstances of the case, in the event of

arrest or surrender within one month from the

date of communication of this order, the above

named petitioner shall be released on 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, Aurangabad in Jamhore P.S. Case No.

120 of 2009, subject to the condition as laid

down under section 438(2) Cr.P.C.

AI                                                        ( Mandhata Singh, J.)