IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.31956 of 2011
Jitu @ Jitendra Kumar
Versus
The State Of Bihar
2. 15.10.2011. Heard Mr. Rakesh Kumar, learned
counsel for the petitioner and Mr. Sharda
Kumar, learned A.P.P. for the State.
The petitioner is apprehending his
arrest in a case registered under Section
306 of the Indian Penal Code.
It is alleged that the informant’s
sister who was dancer committed suicide by
setting her fire and this petitioner had
love affair with the victim. It is also
alleged that prior to occurrence this
petitioner visited the deceased.
Considering the suspicious nature of
accusation, 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 Arwal P.S. Case No. 149
of 2011 on furnishing bail bond of
Rs.10,000/-(Ten Thousand) with two sureties
of the like amount each to the satisfaction
of the learned C.J.M. Jehanabad, subject to
2
the conditions as laid down under Section
438(2) of the Code of Criminal Procedure.
U. K. ( Dinesh Kumar Singh, J)