IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.38106 of 2011
Ajay Kumar Verma, son of Sri Subhash Prasad, resident of village - Teusa,
P.S. - Atri, District - Gaya.
---------- Petitioner.
Versus
The State of Bihar ------Opposite Party
*******
02. 22.11.2011 Heard learned counsel for the petitioner and
learned Additional Public Prosecutor for the State.
The petitioner, apprehends his arrest in
connection with Complaint Case No. 1610/2008 for
offences under Section 468(A)/304(B)/34 of the Indian
Penal Code, is one of the named accused in this
compliant case being brother-in-law (Bhaisur) of
deceased sister of the complainant who died within
three years of her marriage under some unnatural
circumstances.
Submission is that husband is in custody and
deceased died of illness, there is nothing specific
against the petitioner.
In view of the above, in the event of his
arrest or surrender within a period of four weeks, let
the above-named petitioner be enlarged on bail on
furnishing bail bond of sum of Rs. 10,000/- (ten
thousand only) with two sureties of the like amount
each to the satisfaction of S.K. Tiwary, Judicial
Magistrate, 1st Class, Gaya, in connection with
Complaint Case No. 1610/2008, subject to condition
under section 438(2) of the Code of Criminal
Procedure, and additional condition to attend the court
regularly at least for two years or till disposal of the
case, whichever is earlier and in the event of failure on
two consecutive dates, without any reasonable
explanation, the privilege granted shall be deemed to
be cancelled.
Rajeev/- ( Akhilesh Chandra, J.)