IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24470 of 2008
SUNIL MAHTO
Versus
STATE OF BIHAR
-----------
2/ 15.07.2008 Heard learned Counsel for the petitioner and learned
Counsel appearing on behalf of the State.
Regarding killing of the informant’s daughter in connection
with dowry related demands the case has been registered against three
persons including the petitioner. Suchita Devi and Ramatar Mahto are
other co-accused.
Submission is that the case has been registered only on the
basis of conjectures. There is no eye-witness of the occurrence. The death
is after 18 years of marriage. There was already separation between the
petitioner and the deceased, so there was no occasion for the petitioner to
eliminate the deceased. Other co-accused persons have already been
granted bail by this Court by different orders.
Considering the facts and circumstances of the case, the
petitioner Sunil Mahto is ordered to 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 the A.C.J.M., Lakhisarai in connection with
Surejgarha P.S. Case No. 202 of 2007.
kksinha/ (Shyam Kishore Sharma, J.)