IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.27281 of 2011
Ranjeet Kumar @ Ranjeet Sharma S/o Raj Kumar Mistri, R/o
Village-Nawgarh, P.S. Hilsa, District-Nalanda.
--Petitioner
Versus
The State Of Bihar --Opp.Party
2 09.09.2011
Heard learned counsel for the petitioner
and learned Additional Public Prosecutor for the
State.
Petitioner is one of the named accused in
this complaint case being husband of the deceased
daughter of the complainant who died after eight
years of her marriage. Submission is that initially
Hilsa P.S. Case no. 77 of 2009 was instituted
wherein Police, after investigation, submitted final
form arriving at the conclusion that deceased died
of diarrhea during treatment. It was accepted
but case proceeded on protest complaint petition.
Considering the facts and circumstances,
the petitioner, in the event of arrest or surrender
within four weeks from today, is directed to be
enlarged on bail on furnishing bonds of Rs.
!0,000/- (Rupees ten thousand) with two sureties of
the like amount each to the satisfaction of the
Additional Chief Judicial Magistrate, Hilsa
(Nalanda) in Complaint Case no. 60 C of 2010,
subject to the conditions laid down in Section 438
(2) of the Code of Criminal Procedure with
additional condition that the petitioner shall
remain present before the court below on each
and every date till three years or till disposal of
the case, whichever is earlier. If the petitioner
fails to remain present on two consecutive dates
without any reasonable explanation the privilege
granted shall be deemed to be canceled.
( Akhilesh Chandra, J.)
AAhmad