IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.25570 of 2011
Shyam Kumar Das @ Shyam Das, S/O-Late Puso Das
Versus
The State Of Bihar
-----------
03 27.09.2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the State.
Petitioner is in jail custody since 30.03.2011 in a case
registered under Sections 302, 376, 364, 366, 201/34 of the Indian
Penal Code.
Allegedly, petitioner played a role of mediator in
solemnization of marriage of the deceased and it is stated that on
22.03.2011, he along with other accused took the deceased to her
matrimonial home but subsequently, on 23.03.2011, the deceased
was killed.
In course of investigation petitioner and his brother,
namely, Dhananjay Das were arrested and the aforesaid Dhananjay
Das confessed his guilt disclosing this fact that he had illicit
relationship with the deceased and when deceased became
pregnant, he committed her murder and threw her dead body with
the help of this petitioner. So, even if, the aforesaid confessional
statement of co-accused Dhananjay Das assumed to be true, then
also, only Section 201 of the Indian Penal Code is applicable
against the petitioner.
Considering the aforesaid facts and circumstances as
well as submissions of the parties, let the petitioner be released on
bail on furnishing bail bonds of Rs. 10,000/- (Ten Thousand) with
2
two sureties of the like amount each to the satisfaction of Chief
Judicial Magistrate, Darbhanga in connection with Hayaghat P.S.
Case No. 31 of 2011.
SHAHZAD ( Hemant Kumar Srivastava, J.)