High Court Patna High Court - Orders

Islam Idrisi @ Islam Khalifa vs The State Of Bihar on 19 July, 2011

Patna High Court – Orders
Islam Idrisi @ Islam Khalifa vs The State Of Bihar on 19 July, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Cr.Misc. No.20967 of 2011
                       Islam Idrisi @ Islam Khalifa, S/O-Late Hanif Idrisi
                                                Versus
                                         The State Of Bihar
                                              -----------

02 19.07.2011 Heard learned counsel for the petitioner as well as learned

Additional Public Prosecutor for the State.

Petitioner being father-in-law of the deceased is

languishing in jail custody since 20.05.2011 in a case registered under

Sections 302, 328 and 120B of the Indian Penal Code.

It would appear from perusal of the first information

report itself, that the relation of the deceased with her husband was

strained on account of illicit relation of her husband with one Sairun

Bibi. It would further appear from the first information report that the

marriage of the deceased had taken place five years ago and she led her

conjugal life with her husband in her matrimonial home till the date of

her death except one occasion when the relation of the deceased with

her husband became strained resulting filing of criminal case against her

husband and other in-laws but subsequently, the aforesaid case was

ended in a compromise.

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 two sureties

of the like amount each to the satisfaction of Chief Judicial Magistrate,

Kaimur at Bhabhua in connection with Kuchhela P.S. Case No. 29 of

2010.

     SHAHZAD                                ( Hemant Kumar Srivastava, J.)